IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1596 of 2008()
1. TINU CHERIAN, D/O LEELA JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THEKERALA CHRISTIAN PROFESSIONAL
3. THE DIRECTOR OF MALANKARA ORTHODOX
4. MEDICAL COUNCIL OF INDIAN REP. BY ITS
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent :SRI.ALEXANDER THOMAS, SC, MCI
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :28/08/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.A.No.1596 of 2008
------------------------------------------
Dated, this the 28th day of August, 2008
JUDGMENT
H.L.Dattu, C.J.
Sri.S.Krishnamoorthy, learned counsel appearing for the
appellant, seeks leave of the Court to withdraw this writ appeal.
(2) Permission sought for is granted and the writ appeal is
disposed of as withdrawn.
(3) However, we reserve liberty to the appellant, if she so
desires, to make an appropriate application for appropriate reliefs before
the learned Single Judge.
(4) Consequently, I.A.No.684 of 2008 also stands rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns