Kerala High Court
Madhavan vs The Taluk Land Board on 3 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30656 of 2009(B)
1. MADHAVAN, S/O.LATE APPU,
... Petitioner
Vs
1. THE TALUK LAND BOARD, CHITTUR,
... Respondent
2. THE DISTRICT COLLECTOR, PALAKKAD.
3. THE TAHSILDAR, CHITTUR TALUK,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :03/11/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 30656 OF 2009
--------------------------
Dated this the 3rd day of November, 2009
J U D G M E N T
After arguments were heard at length, the learned counsel
appearing for the petitioner sought permission to withdraw the writ
petition. In the light of the said submission, this writ petition is
dismissed as withdrawn. The registry is directed to communicate a
copy of this judgment to the Taluk Land Board, Chittur, for
incorporation in the records relating to SM No.292/77.
P.N.RAVINDRAN, JUDGE
vps