IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 3681 of 2001(D)
1. THE CHIEF ABKARI WELFARE FUND INSPECTOR
... Petitioner
Vs
1. K.M. SANTHOSH
... Respondent
For Petitioner :SRI.SOJAN JAMES
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/11/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
W.A. NO. 3681 OF 2001
----------------------------------------------------
Dated this the 1st November, 2007
JUDGMENT
H.L.DATTU, C.J.
Learned counsel, Sri.Manilal, appearing for the appellants seeks leave of
the Court to withdraw the Writ Appeal. Permission sought for is granted and the
Writ Appeal is disposed of as withdrawn.
2. In view of the order passed in the Writ Appeal, the relief sought for in
C.M.P.No.8608 of 2001 need not be considered by this Court. Accordingly, the
said C.M.P is also rejected.
Ordered accordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/
H.L.DATTU, C.J. &
K.T.SANKARAN, J.
———————————————
———————————————
W.A.NO. 3681 OF 2001 D
JUDGMENT
1st November, 2007
———————————————