High Court Kerala High Court

Shri.Sohail Abdul Salim vs The State Of Kerala on 13 June, 2007

Kerala High Court
Shri.Sohail Abdul Salim vs The State Of Kerala on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1000 of 2007()


1. SHRI.SOHAIL ABDUL SALIM,
                      ...  Petitioner
2. SMT.CHINU SALAM, W/O.SOHAIL ABDUL

                        Vs



1. THE STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE SUB REGISTRAR ALUVA,

                For Petitioner  :SRI.C.K.ABDUL RAHIM

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/06/2007

 O R D E R
                      H.L. DATTU, C.J. &  K.T. SANKARAN, J.

                        ...................................................................................

                                     W.A. No. 1000   OF  2007

                  ...................................................................................

                                 Dated this the  13th June, 2007




                                            J U D G M E N T

H.L. Dattu, C.J.:

Learned counsel for the appellants seeks leave of the court to

withdraw the Writ Appeal. Permission, sought for, is granted and Writ

Appeal is disposed of as withdrawn.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

lk