Kerala High Court
Viswanathan.M.M. vs District Collector on 13 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 275 of 2008()
1. VISWANATHAN.M.M., S/O.MAKKOTHA,
... Petitioner
Vs
1. DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. TAHASILDAR, KOCHI TALUK, KOCHI.
3. VILLAGE OFFICER, ELAMKUNNAPUZHA,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/02/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------------------
W.A.No.275 of 2008
-------------------------------------------------------
Dated, this the 13th day of February, 2008
JUDGMENT
H.L.Dattu, C.J.
Sri.A.X.Varghese, learned counsel appearing for the appellant
seeks leave of the Court to withdraw the appeal. Permission sought for is
granted and the writ appeal is disposed of, as withdrawn. Liberty is reserved
to the appellant to make use of the observations made by the learned Single
Judge, before appropriate Forum.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
MS