IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 12118 of 2003(P)
1. N.S.KRISHNAN NAMBOODIRI, SHANTI
... Petitioner
2. V.K.SOMAN, KAZHAKAM LAVANAM,
3. M.V.VISWANATHAN, SAMBHANDHI LAVANAM,
4. P.R.SURESH, U.D.CLERK, OFFICE OF
5. R.NARAYANAN NAIR, STRONG ROOM GUARD
6. G.BIJU, AREEPURATHU VEEDU,
7. K.UNNIKRISHNAN, KOUTHUBHOM,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. TRAVANCORE DEVASWOM BOARD,
3. DEVASWOM COMMISSIONER,
4. THE GENERAL SECRETARY, TRAVANCORE
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/12/2006
O R D E R
V.K.Bali,C.J. & S.Siri Jagan,J.
-------------------------------------
O.P.No.12118 of 2003-P &
W.P.(C).No.20801 of 2006-B
-------------------------------------
Dated, this the 4th day of December, 2006
JUDGMENT
V.K.Bali,C.J. (Oral)
After arguing for some time, learned counsel for the
petitioners seeks permission to withdraw these matters with
liberty to raise industrial dispute with regard to questions
involved in the matter. With leave and liberty as asked for, these
petitions are dismissed as withdrawn. C.M.P.No.20818 of 2003 in
O.P.No.12118 of 2003 does not survive.
V.K.Bali
Chief Justice
S.Siri Jagan
Judge
vku/-