IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2033 of 2010()
1. RAMANI AMMA,
... Petitioner
Vs
1. THE KERALA STATE CONSUMER FEDERATION
... Respondent
2. SECRETARY TO GOVERNMENT,
3. REGISTRAR OF CO-OPERATIVE SOCIETIES,
4. ADVOCATE GENERAL OF KERALA,
For Petitioner :SRI.K.MADHUSOODHANAN NAIR
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/12/2010
O R D E R
J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 2033 of 2010
and
C.M. Appl. No. 1028 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of December, 2010
JUDGMENT
Ramachandra Menon, J.
When the matter is taken up for consideration, the
learned counsel for the appellant submits that there are some
mistakes in the appeal memorandum and the appellant would like
to withdraw the writ appeal and seeks permission to file a fresh
writ appeal with proper pleadings and prayers. Accordingly, the
writ appeal is dismissed as withdrawn reserving the rights and
liberties as above.
J.Chelameswar,
Chief Justice.
P.R.Ramachandra Menon,
Judge.
ttb