High Court Kerala High Court

Resheed Kurumannil vs Union Of India on 21 May, 2010

Kerala High Court
Resheed Kurumannil vs Union Of India on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15590 of 2010(W)


1. RESHEED KURUMANNIL, S/O.MOHAMED
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. THE RETIONAL PASSPORT OFFICER,

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/05/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 15590 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 21st day of May, 2010

                        J U D G M E N T

After arguing for sometime the learned counsel for the

petitioner seeks permission to withdraw this writ petition

without prejudice to the right of the petitioner to pursue the

matter before the respondents.

Permission is granted and the writ petition is dismissed

as withdrawn with the above liberty.

S. SIRI JAGAN
JUDGE

shg/