Kerala High Court
Priya.K.G vs M/S.Indian Oil Corporation Ltd on 4 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6883 of 2009(E)
1. PRIYA.K.G.,
... Petitioner
2. INANE DISTRIBUTORS FORUM
Vs
1. M/S.INDIAN OIL CORPORATION LTD
... Respondent
2. THE SENIOR PLANT MANAGER
3. THE DISTRICT COLLECTOR, ERNAKULAM.
4. THE CITY POLICE COMMISSIONER
5. THE SUPERINTENDENT OF POLICE
6. THE DEPUTY SUPERINTENDENT OF POLICE
7. SUB INSPECTOR OF POLICE
For Petitioner :SRI.K.L.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/03/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.6883 OF 2009
----------------------------------------
Dated this the 4th day of March, 2009
JUDGMENT
Learned counsel for the petitioner submits that since the
strike of the drivers are over, the writ petition may be permitted
to be withdrawn without prejudice to the right of the petitioner to
approach this Court again, if need arise.
Permission is granted and the writ petition is dismissed as
withdrawn with the above liberty.
S. SIRI JAGAN, JUDGE
Acd