Kerala High Court
Idukki Jilla Bhoorahitha … vs State Of Kerala Represented on 24 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19756 of 2010(T)
1. IDUKKI JILLA BHOORAHITHA KARSHAKA
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHSILDAR,
For Petitioner :SRI.S.SHYAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.19756 OF 2010
-------------------------------
Dated this the 24th day of JUNE, 2010
J U D G M E N T
In view of the fact that this Court is of opinion that this writ
petition is in the nature of a public interest litigation, the learned
counsel for the petitioner seeks permission to withdraw this writ
petition without prejudice to the right of the petitioner to file a
public interest litigation on the same cause of action.
Permission is granted and the writ petition is dismissed as
withdrawn with the above liberty.
S. SIRI JAGAN, JUDGE
acd