High Court Kerala High Court

Parvana S.Vinod vs State Of Kerala on 30 December, 2008

Kerala High Court
Parvana S.Vinod vs State Of Kerala on 30 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38106 of 2008(J)


1. PARVANA S.VINOD, D/O.R.S.VINOD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHAIRMAN, APPEAL COMMITTEE,

3. THE GENERAL CONVENOR,

4. THE PROGRAMME COMMITTEE CONVENOR,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/12/2008

 O R D E R

T.R.RAMACHANDRAN NAIR,J
============================
W.P.(C).No.38106 of 2008
===========================
Dated this the 30th day of December, 2008

JUDGMENT

After arguing for sometime, learned counsel for the

petitioner seeks permission to withdraw the writ petition.

Permission granted and the writ petition is dismissed as

withdrawn.

T.R.RAMACHANDRAN NAIR,JUDGE

dvs