IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1050 of 2008()
1. THE TRAVANCORE TITANIUM PRODUCTS LTD.,
... Petitioner
2. THE MANAGING DIRECTOR,
3. THE MANAGER (PERSONNEL & ADMINISTRATION)
Vs
1. SANTHOSH KUMAR YADAV, W/NO.1954,
... Respondent
2. STATE OF KERALA REPRESENTED BY ITS
For Petitioner :SRI.B.S.KRISHNAN(SR.)SC,TRAV.TITANIUM
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/05/2008
O R D E R
H.L.Dattu, C.J. &
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.A. No.1050 of 2008
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of May, 2008.
JUDGMENT
H.L.Dattu, C. J.
After arguing the matter for some time, Shri Anand, learned counsel for the
appellants seeks leave of the court to withdraw the Writ Appeal.
Permission as sought for, is granted. The Writ Appeal is disposed of as
withdrawn. Liberty is given to the appellants, if they so desire, to make an appropriate
application for vacating the ex-parte interim order passed by the learned Single Judge.
H.L. Dattu,
Chief Justice.
T.R. Ramachandran Nair,
Judge.
Kav/
C.N. Ramachandran Nair &
T.R. Ramachandran Nair, JJ.
– – – – – – – – – – – – – – – – – – – – – –
I.T.
– – – – – – – – – – – – – – – – – – – – – –
JUDGMENT
17th March, 2008.