High Court Kerala High Court

Shibu Baby John Age 44 vs State Of Kerala on 19 November, 2007

Kerala High Court
Shibu Baby John Age 44 vs State Of Kerala on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33702 of 2007(S)


1. SHIBU BABY JOHN AGE 44, S/O.BABY JOHN,
                      ...  Petitioner
2. DARIOUS D'CRUZ, AGED 48,
3. K.G.RAVI, AGE 65, S/O.K.G.GOPALAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE PRINCIPAL SECRETARY INDUSTRIES AND

3. ROSOBORON EXPORTS, 21 GOGOLEVSKY BLVD

4. MR.ELAMARAM KARIM,

5. THE KERALA MINERALS & METALS LIMITED,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/11/2007

 O R D E R
                         H.L. DATTU, CJ. & K.M. JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                W.P.(C) No.33702 of 2007
                        - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 19th day of November, 2007.

                                           JUDGMENT

H.L.DATTU, CJ,

Memo filed by the learned counsel for the petitioners is taken on record.

2. In view of the memo so filed, petitioners are permitted to withdraw

the writ petition. Liberty is reserved to the petitioners to approach this court, if need

arises, in future.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

sb.