Kerala High Court
P.K.Raveendran Pillai vs Secretary on 3 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32729 of 2008(U)
1. P.K.RAVEENDRAN PILLAI, S/O.KESAVA PILLAI
... Petitioner
Vs
1. SECRETARY,
... Respondent
For Petitioner :SRI.K.MADHUSOODHANAN NAIR
For Respondent :SRI.S.MUHAMMED HANEEFF
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/02/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 32729 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 3rd February, 2009.
J U D G M E N T
Since the period for which licence has been requested for is
over, the petitioner seeks permission to withdraw the writ petition
without prejudice to the right of the petitioner to approach this Court
again, if necessary, during the next Sabarimala season.
Permission is granted and the writ petition is dismissed as
withdrawn with the above liberty.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.