High Court Kerala High Court

Thomas Joseph vs Kerala State Election … on 15 October, 2010

Kerala High Court
Thomas Joseph vs Kerala State Election … on 15 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31650 of 2010(E)


1. THOMAS JOSEPH, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTION COMMISSIONER,
                       ...       Respondent

2. DISTRICT ELECTORAL OFFICER (DISTRICT

3. ELECTION RETURNING OFFICER,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

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

 Dated :15/10/2010

 O R D E R
                          P.N.RAVINDRAN, J.
                          ---------------------------
                      W.P.(C) No. 31650 OF 2010
                           --------------------------
               Dated this the 15th day of October, 2010

                             J U D G M E N T

Sri. R.Sudhish, learned counsel appearing for the petitioner

seeks permission to withdraw the writ petition reserving liberty with

the petitioner to raise all the contentions raised in this writ petition in

other appropriate proceedings. Leave granted as prayed for and the

writ petition is dismissed as withdrawn.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No. 2