Kerala High Court
Unnikrishnan Nair.K. vs The Travancore Devasom Board on 17 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 371 of 2011(V)
1. UNNIKRISHNAN NAIR.K., PADINJARE
... Petitioner
Vs
1. THE TRAVANCORE DEVASOM BOARD,
... Respondent
2. THE COMMISSWIONER, TRAVANCORE DEVASOM
3. STATE OF KERALA, REP. BY ITS
For Petitioner :SRI.K.B.GANGESH
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/01/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.371 of 2011
==================
Dated this the 17th day of January, 2011
J U D G M E N T
After arguing for some time, the learned counsel for the
petitioner seeks permission to withdraw this writ petition without
prejudice to his remedies elsewhere. Permission is granted and the
writ petition is dismissed as withdrawn with the above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge