Kerala High Court
M.Rasheed vs State Of Kerala on 11 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17523 of 2006(J)
1. M.RASHEED, S/O. MOHAMMED IBRAHIM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. TRIVANDRUM DEVELOPMENT AUTHORITY,
3. THE DISTRICT COLLECTOR,
4. SPECIAL TAHASILDAR (LA),
5. EXECUTIVE ENGINEER,
6. SARASWATHI AMMAL,
For Petitioner :SRI.M.SREEKUMAR
For Respondent :SRI.K.A.JALEEL, SC., TRIDA
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/07/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
W.P.(C) No.17523 of 2006
------------------------------------------
Dated, this the 11th day of July, 2007
JUDGMENT
H.L.Dattu, C.J.
Mr.M.Sreekumar, learned counsel appearing for the petitioner, seeks
leave of this Court to withdraw this writ petition. Permission sought for is
granted and the writ petition is dismissed as withdrawn.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns