Kerala High Court
M.K.Muhammad Fathahuddeen vs Union Of India Represented By on 11 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36311 of 2007(S)
1. M.K.MUHAMMAD FATHAHUDDEEN,
... Petitioner
Vs
1. UNION OF INDIA REPRESENTED BY
... Respondent
2. UNION TERRITORY OF LAKSHADWEEP,
3. CHAIRMAN, HINDUSTAN SHIPYARD LTD.,
For Petitioner :DR.VINCENT PANIKULANGARA
For Respondent :SRI.PR.RAMACHANDRA MENON,SC,LAKSHADWEEP
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/12/2007
O R D E R
H.L. DATTU, CJ. & K.M. JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.36311 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of December, 2007.
JUDGMENT
H.L.DATTU, CJ,
Sri.Vincent Panikulangara, learned counsel appearing for the
petitioner, seeks leave of this court to withdraw the Writ Petition. Permission
sought for is granted and the writ petition is disposed of as withdrawn. Liberty is
reserved to the petitioner to approach this court, if need arises, in future.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE
K.M. JOSEPH,
JUDGE
sb.