High Court Kerala High Court

Roshny Mohan vs Deputy Tahsildar(Rr) on 12 March, 2009

Kerala High Court
Roshny Mohan vs Deputy Tahsildar(Rr) on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4686 of 2009(G)


1. ROSHNY MOHAN, 16F, LINK HEIGHTS,
                      ...  Petitioner

                        Vs



1. DEPUTY TAHSILDAR(RR), KANAYANNUR TALUK,
                       ...       Respondent

2. M/S.BHARAT SANCHAR NIGAM LTD.,

                For Petitioner  :SRI.N.J.MATHEWS

                For Respondent  :SRI.MATHEWS K.PHILIP,SC, BSNL

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :12/03/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                 W.P.C. NO. 4686 OF 2009 G
                 --------------------------------------
                Dated this the 12th March, 2009

                           JUDGMENT

Learned counsel for the petitioner seeks permission to

withdraw the Writ Petition with liberty to file a fresh Writ

Petition. Permission is granted and the Writ Petition is

dismissed as withdrawn with liberty to the petitioner to file a

fresh Writ Petition.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge