Kerala High Court
Smt.Remani vs Kerala State Financial … on 16 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1614 of 2009(P)
1. SMT.REMANI, SHEEBA NIVAS,
... Petitioner
2. SMT.SHEEJA, SHEEBA NIVAS,
3. SMT.SHEEBA, SHEEBA NIVAS,
Vs
1. KERALA STATE FINANCIAL ENTERPRISES LTD.,
... Respondent
2. THE SPECIAL DEPUTY TAHSILDAR (RR),
For Petitioner :SRI.T.RAVIKUMAR
For Respondent :SRI.M.SASINDRAN, SC, K.S.F.E., LTD.
The Hon'ble MR. Justice K.M.JOSEPH
Dated :16/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 1614 OF 2009 P
--------------------------------------
Dated this the 16th January, 2009
JUDGMENT
Learned counsel for the petitioners seeks permission to
withdraw the Writ Petition. Permission sought for is granted
and the Writ Petition is dismissed as withdrawn.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge