Kerala High Court
Mariamma Mathew @ Lillikutty vs District Supply Officer on 22 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5702 of 2010(K)
1. MARIAMMA MATHEW @ LILLIKUTTY, PARUMALA
... Petitioner
Vs
1. DISTRICT SUPPLY OFFICER,DISTRICT
... Respondent
2. TALUK SUPPLY OFFICER, TALUK SUPPLY
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/02/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 5702 of 2010 K
```````````````````````````````````````````````````````
Dated this the 22nd day of February, 2010
J U D G M E N T
The learned counsel for the petitioner seeks
permission to withdraw the writ petition to file a fresh one after
bringing into record various other materials also. Permission
granted. The writ petition is dismissed as withdrawn with liberty to
file a fresh one.
Sd/-
(T.R.RAMACHANDRAN NAIR, JUDGE)
aks
// True Copy //
P.A. To Judge