High Court Kerala High Court

N.Subramoniam vs District Collector on 4 December, 2009

Kerala High Court
N.Subramoniam vs District Collector on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34922 of 2009(I)


1. N.SUBRAMONIAM,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. DISTRICT SUPPLY OFFICER,

3. CITY RATIONING OFFICER,

4. K.S.SAJI,

5. SHEEBA JAMESON,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/12/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                           ---------------------------
                      W.P.(C) No. 34922 OF 2009
                            --------------------------
              Dated this the 4thday of December, 2009

                             J U D G M E N T

Sri. K.I.Mayankutty Mather, the learned counsel appearing for

the petitioner seeks permission to withdraw this writ petition

reserving liberty with the petitioner to file a fresh writ petition in

relation to the same subject matter. He submits that certain

mistakes have occurred in the statement of facts and that the

petitioner is desirous of withdrawing this writ petition in order to file

a fresh writ petition.

In the light of the said submission, this writ petition is

dismissed as withdrawn, reserving liberty with the petitioner to file a

fresh writ petition in relation to the same subject matter.

P.N.RAVINDRAN, JUDGE

vps