High Court Kerala High Court

Mathew Anthony P.M. Aged 56 Years vs The Nedumbassery Panchayath on 19 December, 2006

Kerala High Court
Mathew Anthony P.M. Aged 56 Years vs The Nedumbassery Panchayath on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10401 of 2005(L)


1. MATHEW ANTHONY P.M. AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. THE NEDUMBASSERY PANCHAYATH,
                       ...       Respondent

2. THE SPECIAL TAHSILDAR (LA),

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.M.JAMES

 Dated :19/12/2006

 O R D E R
                               J.M.JAMES, J.

                         - - - - - - - - - - - - - - - - - - - -

                    W.P.(C) No.  10401  of   2005 (L)

                        -  - - - -  - - - - - - - - - - - - - - -

              Dated this the 19th day of December, 2006


                              J U D G M E N T

When the matter came up for consideration, the

learned counsel for the writ petitioner submits that the matter

has been settled out of court and in these circumstances, he may

be permitted to withdraw the writ petition. Permission granted.

Writ petition is dismissed as withdrawn.

(J.M.JAMES)

Judge

ms