Kerala High Court
The Board Of Directors Of The vs The State Of Kerala on 31 July, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36962 of 2004(A)
1. THE BOARD OF DIRECTORS OF THE
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE JOINT REGISTRAR OF CO OPERATIVE
3. SRI.RADHAKRISHNAN KOCHUKADAYIL,
4. SRI.D. CHANDRABOSE,
For Petitioner :SRI.M.K.DAMODARAN
For Respondent :SPL.GOVT.PLEADER (B.S.SWATHI KUMAR)
The Hon'ble MR. Justice K.THANKAPPAN
Dated :31/07/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO.36962 OF 2004
------------------------------------
Dated this the 31st day of July, 2006
JUDGMENT
Learned counsel for the petitioner seeks permission to withdraw the Writ
Petition. Permission sought for is granted. The Writ Petition is accordingly
dismissed as withdrawn.
(K.THANKAPPAN, JUDGE)
sp/
2
K.THANKAPPAN, J.
W.P.(C)NO.36962/2004
JUDGMENT
31ST JULY, 2006
3