Kerala High Court
Kesavan Purushothaman vs The Deputy Collector on 30 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15068 of 2008(R)
1. KESAVAN PURUSHOTHAMAN, S/O.KESAVAN,
... Petitioner
Vs
1. THE DEPUTY COLLECTOR, LAND TRIBUNAL,
... Respondent
2. MANOMANY, W/O.BHASKARAN, AGED 59,
3. SHEEBAKUMARI, W/O.ASHOK KUMAR,
4. SHEEJA BHASKARAN, D/O.BHASKARAN,
For Petitioner :DR.V.N.SANKARJEE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/05/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.15068 OF 2008
----------------------------------------
Dated this the 30th day of May, 2008
JUDGMENT
After arguing for some time, the learned counsel for the
petitioner seeks permission to withdraw the writ petition without
prejudice to the right of the petitioner to pursue the appeal filed
against the decree dismissing his suit.
Permission is granted with the above liberty and the writ
petition is dismissed as withdrawn.
S. SIRI JAGAN, JUDGE
Acd