High Court Kerala High Court

The Trivandrum District (Rural) … vs State Of Kerala- Represented By … on 5 September, 2007

Kerala High Court
The Trivandrum District (Rural) … vs State Of Kerala- Represented By … on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26072 of 2007(D)


1. THE TRIVANDRUM DISTRICT (RURAL) PRIVATE
                      ...  Petitioner
2. S.SABU, S/O SANULABDEEN,
3. M.V.BALACHANDRA KURUP,

                        Vs



1. STATE OF KERALA- REPRESENTED BY THE
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.N.RAGHURAJ

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/09/2007

 O R D E R
                   H.L.DATTU, C.J. & K.T.SANKARAN,J.
                   ----------------------------------------------------
                       W.P.(C). NO. 26072 OF 2007 S
                   ----------------------------------------------------
                     Dated this the 5th September, 2007

                                  JUDGMENT

H.L.DATTU, C.J.

Learned counsel, Sri.N.Raghuraj, appearing for the petitioners seeks

permission of the Court to withdraw the Writ Petition. Permission sought

for is granted and the Writ Petition is disposed of as withdrawn.

(H.L.DATTU)
Chief Justice

(K.T.SANKARAN)
Judge
ahz/