High Court Kerala High Court

M.Vimala vs State Of Kerala on 11 February, 2010

Kerala High Court
M.Vimala vs State Of Kerala on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3411 of 2010(B)


1. M.VIMALA, W/O.VIJAYAN, M.R.K,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION,

3. THE REGIONAL OFFICER,

4. THE CHIEF ENGINEER,

                For Petitioner  :SRI.R.SATISH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :11/02/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                        W.P.(C). NO. 3411 OF 2010
                    --------------------------------------------
                 Dated this the 11th day of February, 2010


                                 JUDGMENT

The learned counsel for the petitioner submits that on account of the

subsequent developments, the petitioner was constrained to file W.P.(C).

No.4465 of 2010 and therefore, there is no need to pursue the above Writ

Petition. Therefore, he seeks permission to withdraw W.P.(C).No.3411 of

2010 without prejudice to the right to pursue W.P.(C).No.4465 of 2010. The

permission sought for is granted.

Accordingly, the Writ Petition is dismissed as withdrawn.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

CRL. M.C. NO.

O R D E R

3rd June, 2009

W.P.(C) NO. 3