Kerala High Court
Prime Vineers Ltd vs Kerala State Electricity Board on 6 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31540 of 2005(D)
1. PRIME VINEERS LTD.,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. EXECUTIVE ENGINEER ELECTRICAL DIVISION,
3. ASSISTANT EXECUTIVE ENGINEER,
4. ASSISTANT ENGINEER, ELECTRICAL SECTION,
For Petitioner :SRI.P.M.PAREETH
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/11/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 31540 OF 2005 D
--------------------------------------
Dated this the 6th November, 2008
JUDGMENT
Learned counsel for petitioner submits that the Writ
Petition is not pressed and it may be dismissed as withdrawn.
Recording the submission, the Writ Petition is dismissed as
withdrawn.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge