High Court Kerala High Court

Muhammed Sali vs The Corporation Of Trivandrum on 20 March, 2009

Kerala High Court
Muhammed Sali vs The Corporation Of Trivandrum on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35491 of 2003(A)


1. MUHAMMED SALI,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF TRIVANDRUM,
                       ...       Respondent

2. NOORDEEN M.I.,

                For Petitioner  :SRI.K.SHRIHARI RAO

                For Respondent  :SRI.D.KISHORE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/03/2009

 O R D E R

S. Siri Jagan, J.

=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
W. P (C) No. 35491 of 2003
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 20th March, 2009.

J U D G M E N T

Counsel for the petitioner has filed a memo stating that the writ

petition is not pressed. Accordingly, the writ petition is dismissed as

not pressed.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.