High Court Kerala High Court

Lilly M vs Kerala Heath Research And Welfare on 20 August, 2007

Kerala High Court
Lilly M vs Kerala Heath Research And Welfare on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24531 of 2007(U)


1. LILLY M,AGED 54 YEARS,
                      ...  Petitioner
2. V.ACHUTHAN NAIR, AGED 53 YEARS,
3. SURENDRAN V,AGED 54 YEARS,ATTENDER,
4. M.SANTHA,AGED 54 YEARS,ATTENDER,
5. PHILOMINA MATHEW,AGED 54 YEARS,

                        Vs



1. KERALA HEATH RESEARCH AND WELFARE
                       ...       Respondent

2. STATE OF KERALA.REPRESENTED BY SECRETARY

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/08/2007

 O R D E R
                   ANTONY DOMINIC, J.

              = = = = = = = = = = = = = =
              W.P.(C) No. 24531 OF 2007 U
              = = = = = = = = = = = = = =
            Dated this the 20th August, 2007

                    J U D G M E N T

The prayer in the writ petition is to direct

enhancement of the retirement age of the employees of

the 1st respondent. When the writ petition came up for

orders today, the Standing Counsel appearing for the 1st

respondent made available a copy of the judgment in

W.P.(C) Nos. 18763 of 2005 and 1793 of 2006 whereby the

writ petitions filed for similar reliefs were

dismissed. At that stage counsel for the petitioner

seeks leave to withdraw the writ petition. The writ

petition is therefore dismissed as withdrawn.

ANTONY DOMINIC
JUDGE

jan/-