Kerala High Court
Vangadharan T vs State Of Kerala on 17 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32825 of 2009(W)
1. VANGADHARAN T.,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PRINCIPAL
... Respondent
2. THE MATTANNUR MUNICIPALITY,
3. DEPUTY DIRECTOR OF LOCAL FUND AUDIT,
4. URBAN AFFAIRS DIRECTOR,
For Petitioner :SRI.K.N.CHANDRABABU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/11/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.32825 of 2009
==================
Dated this the 17th day of November, 2009
J U D G M E N T
Learned counsel for the petitioner seeks permission to withdraw
the writ petition. Permission is granted and the writ petition is
dismissed as withdrawn.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///.
P.A. To Judge