Kerala High Court
M.K.Sajeev vs State Of Kerala Represented By The on 2 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 602 of 2008()
1. M.K.SAJEEV, MAKKAPARAMBIL,
... Petitioner
2. K.A.AYSHA BEEVI, D/O.ABDUL RAZAK,
3. A.J.SHANAVAS, AMMANAMVEETTIL,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE EXECUTIVE ENGINEER,
3. THE DISTRICT COLLECTOR,
4. THE TAHSILDAR (LA), CIVIL STATION,
For Petitioner :SRI.K.A.JALEEL
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :02/04/2008
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
-----------------------------------------------
W.A.No.602 of 2008
-----------------------------------------------
Dated, this the 2nd day of April, 2008
JUDGMENT
H.L.Dattu,C.J.
After arguing the matter for quite some time, the learned counsel
appearing for the appellants seeks leave of this Court to withdraw the Writ
Appeal with liberty to file appropriate Review Petition.
(2) Taking note of the submission made by the learned counsel,
permission sought for is granted and the Writ Appeal is disposed of as
withdrawn.
(3) Liberty is reserved to the appellants to file appropriate Review
Petition before the learned Single Judge.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.M.Joseph
vku/- Judge