High Court Kerala High Court

Sunny Stephen vs Government Secretary on 8 February, 2011

Kerala High Court
Sunny Stephen vs Government Secretary on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2646 of 2011(E)


1. SUNNY STEPHEN, AGED 50 YEARS,
                      ...  Petitioner
2. SREENIVASAN, AGED 57 YEARS,

                        Vs



1. GOVERNMENT SECRETARY,
                       ...       Respondent

2. THE STATE CO-OPERATIVE ELECTION

3. ASSISTANT REGISTRAR OF CO-OPERATIVE

4. THE SECRETARY,

                For Petitioner  :SRI.M.TRIPTEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :08/02/2011

 O R D E R
                      P.N.RAVINDRAN, J.
             -----------------------------------------
                   W.P(C).No.2646 of 2011
             -----------------------------------------
          Dated this the 8th day of February, 2011

                           JUDGMENT

Sri.M.Tripten, learned counsel appearing for the petitioners,

seeks permission to withdraw the writ petition reserving liberty

with the petitioners to challenge the election of the returned

candidates, if they are so advised, before appropriate forum.

Leave granted as prayed for and the writ petition is dismissed as

withdrawn.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————
W.P(C).No.2646 of 2011

—————————-

JUDGMENT

8th February, 2011