Kerala High Court
Muhammedkannu Hakkim vs State Of Kerala on 7 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30888 of 2010()
1. MUHAMMEDKANNU HAKKIM, AGED 39,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. STATE ELECTION COMMISSION,
3. DISTRICT COLLECTOR, KOLLAM.
4. THE RETURNING OFFICER,
5. THE SECRETARY (ASST RETURNING OFFICER)
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/10/2010
O R D E R
P.N.RAVINDRAN, J.
-------------------------------
W.P.(C) No.30888 OF 2010
-------------------------------
Dated this the 7th day of October, 2010
J U D G M E N T
Sri.Praveen K.Joy, the learned counsel appearing for the
petitioner seeks permission to withdraw the writ petition reserving
liberty with the petitioner to challenge the election of the returned
candidate by filing an election petition in the competent court having
jurisdiction. Leave granted as prayed for and the writ petition is
dismissed as withdrawn.
P.N.RAVINDRAN,
Judge.
nj.