Kerala High Court
M.Sakkeena vs Kunnamangalam Grama Panchayat on 21 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13271 of 2007(E)
1. M.SAKKEENA, MALABAR ELECTRONICS,
... Petitioner
Vs
1. KUNNAMANGALAM GRAMA PANCHAYAT
... Respondent
2. THE SECRETARY, KUNNAMANGALAM GRAMA
3. KERALA STATE INDUSTRIAL ENTERPRISES
For Petitioner :SRI.ASP.KURUP
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :21/06/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 13271 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of June, 2007
JUDGMENT
Learned counsel for the petitioner seeks permission to
withdraw the writ petition without prejudice to his right to
pursue the alternate remedy against Ext.R1(a). Permission
is granted and the writ petition is dismissed as withdrawn
without prejudice to the right of the petitioner to purse the
alternate remedy against Ext.R1(a).
(K.M.JOSEPH, JUDGE)
sv.