High Court Kerala High Court

M.Varghese Nadar vs Union Of India on 1 September, 2008

Kerala High Court
M.Varghese Nadar vs Union Of India on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26255 of 2008(S)



1. M.VARGHESE NADAR
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI.

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :01/09/2008

 O R D E R
                     H.L.Dattu, C.J. & A.K.Basheer, J.
                    ----------------------------------------------
                         W.P.(C).No.26255 of 2008-S
                    ----------------------------------------------
                  Dated, this the 1st day of September, 2008

                                  JUDGMENT

H.L.Dattu,C.J.

After arguing the matter for quite some time, Sri.S.Mohammed Al Rafi,

learned counsel appearing for the petitioner, seeks leave of this Court to

withdraw the writ petition.

2. Permission sought for is granted and the writ petition is disposed of

as withdrawn.

Ordered accordingly.




                                                           H.L.Dattu
                                                        Chief Justice




                                                        A.K.Basheer
vku/-                                                        Judge