High Court Kerala High Court

Thankamani vs Union Of India on 25 November, 2008

Kerala High Court
Thankamani vs Union Of India on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27819 of 2008(J)


1. THANKAMANI, AGED 63 YEARS
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. THE COMMANDANT

3. NIMA.S,

                For Petitioner  :SRI.RANJIT BABU

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

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

 Dated :25/11/2008

 O R D E R
                         P.N.RAVINDRAN, J.
         ======================================
                    W.P.(C)No. 27819 of 2008
         ======================================
           Dated this the 26th day of November 2008

                            JUDGMENT

The learned counsel for the petitioner has filed a memo

dated 25.11.2008 stating that the petitioner has received the sum

of Rs.2 lakhs (Rupees Two Lakhs only) by bankers cheque referred

to therein, in full and final settlement of her claims against the

third respondent, which is the subject matter of this writ petition.

The learned counsel appearing for the petitioner submits that

this Writ Petition may therefore be dismissed as withdrawn. The

memo dated 25.11.2008 and the submission made by the

learned counsel for the petitioner are recorded and the Writ

Petition is dismissed as withdrawn.

P.N.RAVINDRAN, JUDGE

css/