High Court Kerala High Court

Shanmughan vs The State Of Kerala on 2 September, 2010

Kerala High Court
Shanmughan vs The State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25601 of 2010(A)


1. SHANMUGHAN, RESIDING AT KARIYAMPARAMBATH
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE STATE OF KERALA, REP.BY ITS

3. THE MARACHERY GRAMA PANCHAYATH,

4. THE HEALTH INSPECTOR,

                For Petitioner  :SRI.E.NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/09/2010

 O R D E R
                           P.N.RAVINDRAN, J.
                  -----------------------------------------
                       W.P(C).No.25601 of 2010
                  -----------------------------------------
             Dated this the 2nd day of September, 2010

                                JUDGMENT

Sri.E.Narayanan, learned counsel appearing for the

petitioner, submits that the petitioner is not desirous of prosecuting

this writ petition any further. In the light of the said submission this

writ petition is dismissed as not pressed.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————
W.P(C).No.25601 of 2010

—————————-

JUDGMENT

2nd September, 2010