Kerala High Court
T.N.Pushpavally vs The Kerala Water Authority on 2 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29775 of 2009(N)
1. T.N.PUSHPAVALLY, AGED 56 YEARS,
... Petitioner
Vs
1. THE KERALA WATER AUTHORITY, REPRESENTED
... Respondent
2. THE FINANCE MANAGER & CHIEF ACCOUNTS
3. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.M.R.GOPALAKRISHNAN NAIR
For Respondent :SRI.J.KRISHNA KUMAR, SC, KWA
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :02/03/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 29775 OF 2009
--------------------------------------------
Dated this the 2nd day of March, 2010
JUDGMENT
Learned counsel for the petitioner seeks permission to withdraw the
Writ Petition. He has filed an application, I.A. No. 2704 of 2010, to that
effect. The said I.A. is allowed and the Writ Petition is dismissed as
withdrawn.
(C.T. RAVIKUMAR, JUDGE)
sp/
2
C.T. RAVIKUMAR, J.
W.P.(C) NO.29775/2009
JUDGMENT
2nd March, 2010