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writ petition is dismissed as withdrawn.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