Kerala High Court
V.Rajamony vs The State Of Kerala on 30 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31461 of 2010(G)
1. V.RAJAMONY, AGED 64 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY
... Respondent
2. THE DIRECTOR, SURVEY AND
3. THE SUPERINTENDENT, FORST MINI SRUVEY
For Petitioner :SRI.T.RAJASEKHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/11/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 31461 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 30th day of November, 2010.
J U D G M E N T
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 of the petitioner to approach the
respondents themselves for reliefs. Permission is grated and the
writ petition is dismissed as withdrawn.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.