Kerala High Court
Savithri.A.K. vs Regional Office Of The Kerla State on 11 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29912 of 2009(S)
1. SAVITHRI.A.K., WIDOW OF SASI
... Petitioner
Vs
1. REGIONAL OFFICE OF THE KERLA STATE
... Respondent
2. KERALA STATE CO-OPERATIVE CONSUMER
3. STATE OF KERALA REPRESENTD BY CHIEF
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.M.SASINDRAN, SC, CONSUMERFED
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :11/11/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
W.P.(C) No.29912 of 2009
------------------------------------------
Dated this the 11th day of November, 2009
JUDGMENT
A.K. Basheer, J.
After arguing the matter for quite some time, learned
counsel for the petitioner seeks permission to withdraw the writ
petition. Permission is granted and the writ petition is dismissed as
withdrawn.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns