Kerala High Court
P.N.Chandrasekharan Nair vs State Of Kerala on 3 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29168 of 2008(V)
1. P.N.CHANDRASEKHARAN NAIR,
... Petitioner
2. N.SURESH, SWATHY STORES,
Vs
1. STATE OF KERALA,
... Respondent
2. KOTTAYAM MUNICIPALITY, REP. BY ITS
For Petitioner :SRI.AJAYA KUMAR. G
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/10/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.29168 of 2008
==================
Dated this the 3rd day of October, 2008
J U D G M E N T
Learned counsel for the petitioners submits that since that
part of the building which has been required for widening of the
road has been demolished, the petitioners may be permitted to
withdraw this writ petition without prejudice to the right of the
petitioners to seek other remedies. Permission is granted and the
writ petition is dismissed as withdrawn with the above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2