Kerala High Court
Madhavi vs Additional District Magistrate on 29 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27062 of 2008(V)
1. MADHAVI, W/O. SANKARAN, KUZHICHALIL
... Petitioner
2. LEELA, D/O. KADUNGERY, CHEMMANGAD HOUSE,
3. NALINI, W/O. BALAN, MANGATTU THAZHEKUNNI
4. KAMALA, W/O. KUNHIRAMAN, OORALATH HOUSE,
Vs
1. ADDITIONAL DISTRICT MAGISTRATE,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
3. KERALA STATE ELECTRICITY BOARD,
4. RAJAN, MEETHALE PAROL, ELAMBILAD,
For Petitioner :SRI.JOMY GEORGE
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice K.M.JOSEPH
Dated :29/09/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 27062 OF 2008 V
--------------------------------------
Dated this the 29th September, 2008
JUDGMENT
Today, when the matter came up, learned counsel for
petitioners submits that the line has been drawn even prior to the
filing of the Writ Petition. Accordingly, the Writ Petition is
closed without prejudice to any right the petitioner has in law.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge