High Court Kerala High Court

Sasindrakumar vs Kerala State Electricity Board on 12 November, 2008

Kerala High Court
Sasindrakumar vs Kerala State Electricity Board on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11431 of 2008(J)


1. SASINDRAKUMAR, AGED 42 YEARS,
                      ...  Petitioner
2. MOHAMMED SHAFI, S/O MOHAMMED,
3. MUJEEB RAHMAN, AGED 26 YEARS,
4. P.SUNDARAN,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. EXECUTIVE ENGINEER,

3. ASSISTANT EXECUTIVE OFFICER,

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :12/11/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                   W.P.C. NO. 11431 OF 2008 J
                  --------------------------------------
               Dated this the 12th November, 2008

                            JUDGMENT

Learned counsel for petitioners seeks permission to

withdraw the Writ Petition without prejudice to the contentions

of the petitioners. Accordingly, the Writ Petition is dismissed as

withdrawn without prejudice to the contentions of the

petitioners.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //

PS to Judge