Kerala High Court
Roshni Swaminathan vs Director General Of Police on 25 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30808 of 2010(A)
1. ROSHNI SWAMINATHAN,
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. S.I. OF POLICE,
4. STATE OF KERALA, REPRESENTED
For Petitioner :SRI.P.VIJAYA BHANU (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :25/01/2011
O R D E R
THOMAS P.JOSEPH, J.
====================================
W.P(C) No.30808 of 2010
====================================
Dated this the 25th day of January, 2011
J U D G M E N T
Learned counsel for petitioner seeks permission to withdraw the
Writ Petition. Permission is granted.
Writ Petition is dismissed as withdrawn.
THOMAS P. JOSEPH, JUDGE.
vsv