IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11884 of 2009(E)
1. SUDHA K.R.
... Petitioner
Vs
1. THE GENERAL MANAGER
... Respondent
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/04/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No.11884 of 2009-E
----------------------------------------------
Dated, this the 8th day of April, 2009
J U D G M E N T
I heard learned counsel for the petitioner and
learned Government Pleader. Earlier some other partners
had approached this court and Ext.P16 judgment shows that I
have recorded the submission made by the learned
Government Pleader that the requisition for revenue recovery
has been withdrawn. Learned Government Pleader submits
that the same will apply here also. I record the said
submission of the learned Government Pleader and close the
writ petition.
(K.M.JOSEPH)
JUDGE.
MS