High Court Kerala High Court

P. Sudhakaran vs State Of Kerala on 22 December, 2010

Kerala High Court
P. Sudhakaran vs State Of Kerala on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1264 of 2010(O)


1. P. SUDHAKARAN, THUMBOTTU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ELECTRONICS TECHNOLOGY PARKS (KERALA),

                For Petitioner  :SRI.K.P.SUJESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/12/2010

 O R D E R

THOMAS P JOSEPH, J.

—————————————-

O.P(C).No.1264 of 2010

—————————————

Dated this 22nd day of December, 2010

JUDGMENT

After arguing the matter for some time learned counsel for

petitioner has sought permission to withdraw the petition.

Heard. Permission is granted. Accordingly petition is

dismissed as withdrawn.

(THOMAS P JOSEPH, JUDGE)

Sbna/-