High Court Kerala High Court

Rajan George vs State Of Kerala on 23 March, 2009

Kerala High Court
Rajan George vs State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1350 of 2009(I)


1. RAJAN GEORGE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. TAHSILDAR(RR), ADOOR.

3. JOINT REGIONAL TRANSPORT OFFICER

4. THOMSON.K.THOMAS, VALLIYATHU BUNGLOW,

5. VIJAYAN.K.NAIR, S/O.JANARDHANAN NAIR,

6. VIPU, S/O.PONNAYYAN NAIR,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.SUNU P.JOHN

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/03/2009

 O R D E R

K.M. JOSEPH, J.

““““““““““““““““““““““““““
W.P.(C) No. 1350 OF 2009 I
““““““““““““““““““““““““““
Dated this the 23rd day of March, 2009

J U D G M E N T

Learned counsel for the petitioner seeks permission to

withdraw the writ petition. Accordingly, writ petition is dismissed

as withdrawn without prejudice to any other right which the

petitioner has in law.

(K.M.JOSEPH, JUDGE)

aks