IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22965 of 2007(S)
1. PEOPLES' FORUM FOR NATURAL JUSTICE
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. TRANSPORT COMMISSIONER,
3. M/S I.T.I. LTD., A GOVERNMENT OF INDIA
4. M/S ZODIAC. COM SOLUTIONS PVT. LTD.,
5. M/S LEAP TECHNO SYSTEM NO.58,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/07/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
W.P.(C) No. 22965 OF 2007
...................................................................................
Dated this the 26th July, 2007
J U D G M E N T
H.L. Dattu, C.J.:
Shri Binoy Vasudevan, learned counsel appearing for the petitioner
very fairly submits that he may be permitted to withdraw the Writ Petition.
2. Taking note of the submission made by the learned counsel,
permission sought for is granted. Accordingly, the Writ Petition is disposed of
as withdrawn.
3. However, liberty is reserved to the petitioner, if he/she/it so desires,
to file an appropriate petition.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk