High Court Kerala High Court

Mariyal Krishnan Nair vs Secretary To Govt. on 8 September, 2009

Kerala High Court
Mariyal Krishnan Nair vs Secretary To Govt. on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 26766 of 2002(J)


1. MARIYAL KRISHNAN NAIR, PRESIDENT
                      ...  Petitioner

                        Vs



1. SECRETARY TO GOVT., REVENUE DEPARTMENT,
                       ...       Respondent

2. THE SECRETARY, LAND BOARD OF

3. THE DISTRICT COLLECTOR, IDUKKY DISTRICT,

4. TATA TEA LTD., MUNNAR, IDUKKY

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/09/2009

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                         O.P.No. 26766 of 2002

                      ==================

              Dated this the 8th day of September, 2009

                            J U D G M E N T

After arguing for some time, the learned counsel for the

petitioner seeks permission to withdraw this original petition without

prejudice to the right of the individual merchants, settlers and others

to file writ petition for the relief prayed for in this original petition.

Permission is granted and the original petition is dismissed as

withdrawn with the above liberty.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

         ///True copy///




                              P.A. to Judge

2




        S.SIRI JAGAN, J.

   ==================

    O.P.No. 26766 of 2002-J

   ==================




        J U D G M E N T


     8th September, 2009