Kerala High Court
Ramakrishnan vs The Regional Transport Authority on 8 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28313 of 2009(H)
1. RAMAKRISHNAN, CHANGARANGATH HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/10/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.28313 of 2009
==================
Dated this the 8th day of October, 2009
J U D G M E N T
Learned counsel for the petitioner seeks permission to withdraw
this writ petition without prejudice to the right of the petitioner to
move a contempt petition in W.P.(C).No.18596/2009. Permission is
granted and the writ petition is dismissed as withdrawn with the
above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge