High Court Kerala High Court

Miss. Sony Thomas vs Union Of India Represented By The on 16 January, 2007

Kerala High Court
Miss. Sony Thomas vs Union Of India Represented By The on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1412 of 2007(R)


1. MISS. SONY THOMAS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REPRESENTED BY THE
                       ...       Respondent

2. GENERAL MANAGER (P) SOUTHE CENTRAL

3. GENERAL MANAGER (P) SOUTHERN RAILWAY

4. COMMERCIAL MANAGER,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.ALEXANDER THOMAS, SC,RAILWAYS

The Hon'ble MR. Justice K.K.DENESAN

 Dated :16/01/2007

 O R D E R
                          K.K. DENESAN, J.



                  = = = = = = = = = = = = = = =

                   W.P.(C) No. 1412 OF 2007 R

                  = = = = = = = = = = = = = = =



                Dated this the 16th January, 2007



                           J U D G M E N T

Counsel for the petitioner submits that since the

competent forum is Central Administrative Tribunal, the

petitioner may be permitted to withdraw the writ

petition to approach the said forum. Permission

granted. The writ petition is accordingly dismissed as

withdrawn.

K.K. DENESAN

JUDGE

jan/