IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38079 of 2010(H)
1. CBR RESORTS PVT.LTD.
... Petitioner
Vs
1. STATE OF KERALA AND 5 OTHERS
... Respondent
For Petitioner :SRI.ASWIN GOPAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :21/12/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.38079 of 2010-H
----------------------------------------------
Dated, this the 21st day of December, 2010
J U D G M E N T
K.M.Joseph, J.
The learned Government Pleader who was asked
to get instructions in the matter, on instructions, would submit
that, in fact, there is no demand for police protection by the
petitioner.
2. Learned counsel for the petitioner seeks
permission of the Court to withdraw the writ petition with
liberty to file fresh writ petition. Permission sought for is
granted and the writ petition is dismissed as withdrawn with
liberty to file fresh writ petition.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS