IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10768 of 2008(F)
1. SUNIL BABU T.P., S/O.CHATHUKUTTY
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SECRETARY,KERALA STATE ELECTRICITY BOARD
3. ASSISTANT ENGINEER
4. ASST. EXECUTIVE ENGINEER
5. EXECUTIVE ENGINEER, ELECTRICAL DIVISION
6. DEPUTY CHIEF ENGINEER
For Petitioner :SRI.K.P.HAREENDRAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :26/06/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.P.(C) No.10768 of 2008
------------------------------------------
Dated, this the 26th day of June, 2008
JUDGMENT
H.L.Dattu, C.J.
After arguing the matter for quite some time, learned counsel
appearing for the petitioner seeks leave of the Court to withdraw the writ
petition with liberty to file a fresh petition.
2. Permission sought for is granted and the writ petition is
disposed of as withdrawn.
3. Liberty is reserved to the petitioner to file a fresh petition,
if so advised.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns