High Court Kerala High Court

V.V.Mohandas vs State Of Kerala on 12 March, 2009

Kerala High Court
V.V.Mohandas vs State Of Kerala on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4488 of 2009(H)


1. V.V.MOHANDAS, S/O.GOPALAN MENON
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DEPUTY TAHSILDAR

3. THE VILLAGE OFFICER,

4. THE KERALA TRANSPORT DEVELOPMENT FINANCE

5. THE REGIONAL TRANSPORT OFFICER

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/03/2009

 O R D E R
                         K.T.SANKARAN, J.
                 ---------------------------------------------
                    W.P.(C).No.4488 of 2009
                 ---------------------------------------------
             Dated this the 12th day of March, 2009



                             JUDGMENT

The learned counsel for the petitioner sought permission to

withdraw the Writ Petition with liberty to the petitioner to seek

appropriate remedies by filing a separate petition. Permission is

granted. The Writ Petition is dismissed as withdrawn without

prejudice to the right, if any, of the petitioner to file a separate

petition.

K.T.SANKARAN,
JUDGE
csl