High Court Kerala High Court

Sasi vs The State Of Kerala on 12 August, 2010

Kerala High Court
Sasi vs The State Of Kerala on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25380 of 2010(V)


1. SASI, S/O.BHAVANI, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE INSPECTOR GENERAL OF REGISTRATION,

3. THOMAS VARGHESE,

4. ANILKUMAR,

5. SURESHKUMAR, PADIYILETHU HOUSE,

6. RAJAPPAN,

7. THULASIBHAI,

                For Petitioner  :SRI.VINOD J.DEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/08/2010

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 25380 of 2010

                      ==================

                Dated this the 12th day of August, 2010

                            J U D G M E N T

After arguing for some time, since the Court is of opinion that

this writ petition is in the nature of a public interest litigation, the

learned counsel for the petitioner seeks permission to withdraw the

writ petition without prejudice to the right of the petitioner to file a

public interest litigation on the same cause of action. 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granted and the writ petition is dismissed as withdrawn with the above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