Kerala High Court
B.Surendra Das vs The State Of Kerala on 6 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4810 of 2010(A)
1. B.SURENDRA DAS, S/O.LATE BHANU PANICKER,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHSILDAR, NEYYATTINKARA,
4. THE CIRCLE INSPECTOR OF POLICE, POOVAR,
For Petitioner :SRI.K.B.PRADEEP
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
———————————————-
W.P.(C)No.4810 OF 2010
—————————————————–
DATED THIS THE 6th DAY OF APRIL, 2010
J U D G M E N T
The learned counsel for the petitioner seeks permission to
withdraw the Writ Petition. Permission granted.
The Writ Petition is dismissed as withdrawn.
T.R.RAMACHANDRAN NAIR,
JUDGE
dsn