High Court Kerala High Court

T.N.Vipin Chandralal vs State Of Kerala on 30 July, 2009

Kerala High Court
T.N.Vipin Chandralal vs State Of Kerala on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21369 of 2009(M)


1. T.N.VIPIN CHANDRALAL
                      ...  Petitioner
2. DIVYA K.THOMAS, AGED 26 YEARS
3. ZAILESHIA.G, AGED 30 YEARS
4. RENJAN ROY MATHEW, AGED 32 YEARS
5. VINOD.S, AGED 29 YEARS
6. SEBASTIAN PADICKAPARAMBIL
7. HARIKRISHNAN.A, AGED 31 YEARS
8. SUDHEEJ.K.,AGED 31 YEARS

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION

3. THE UNION OF INDIA

4. DIRECTORATE OF MEDICAL EDUCATION

5. THE REHABILITATION COUNCIL OF INDIA

                For Petitioner  :SRI.P.RAVEENDRAN PILLAI

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

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

 Dated :30/07/2009

 O R D E R
                                 P.N.RAVINDRAN, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                        W.P.(C) No. 21369 of 2009 M
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                    Dated this the 30th day of July, 2009

                                  JUDGMENT

The learned counsel appearing for the petitioners seek permission to

withdraw the writ petition, reserving liberty with the petitioners to file a

fresh writ petition incorporating further and better particulars. The said

submission is recorded, leave granted as prayed for and the writ petition is

dismissed as withdrawn, reserving liberty with the petitioners to file a fresh

writ petition in relation to the same subject matter.

P.N.RAVINDRAN,
JUDGE.

mn.