Kerala High Court
M.G.Vinod vs State Of Kerala on 3 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15641 of 2008(K)
1. M.G.VINOD, S/O.GOPALAN, MONIPPILLY
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
3. THE TAHSILDAR (R.R), MUVATTUPUZHA.
4. THE WELFARE FUND INSPECTOR,
5. THE CIRCLE INSPECTOR OF EXCISE,
For Petitioner :SRI.RENJITH B.MARAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/07/2008
O R D E R
S.SIRI JAGAN, J
==============
W.P.(C).No. 15641 OF 2008
====================
Dated this the 3rd day of July, 2008.
J U D G M E N T
Counsel for the petitioner submits that subsequent to filing
of this writ petition, petitioner has been served with another
demand notice restricting demand for Rs.1,97,584/-. In the
above circumstances, the counsel for the petitioner seeks
permission to withdraw the writ petition without prejudice to his
right to challenge the present demand. Permission is granted
and the writ petition is dismissed as withdrawn with the said
liberty.
S.SIRI JAGAN, JUDGE
bkn/-