High Court Kerala High Court

Rajamma vs The Tahasildar on 9 May, 2008

Kerala High Court
Rajamma vs The Tahasildar on 9 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14467 of 2008(V)


1. RAJAMMA,KUNDEVELIL PADINJATTETHIL,
                      ...  Petitioner

                        Vs



1. THE TAHASILDAR,KOZHENCHERY TALUK,
                       ...       Respondent

2. THE VILLAGE OFFICER,CHENNEERKKARA

3. THE DISTRICT COLLECTOR,PATHANAMTHITTA.

                For Petitioner  :SRI.SALIM V.S.

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/05/2008

 O R D E R
                       P.N.Ravindran, J.
                  ================
                 W.P(C).No.14467 of 2008
                ==================

            Dated this the 9th day of May, 2008.

                          JUDGMENT

The learned counsel for the petitioner seeks permission to

withdraw this writ petition without prejudice to the petitioner’s

right to file a fresh writ petition incorporating necessary

particulars. Leave granted and the writ petition is dismissed as

dismissed as withdrawn.

P.N.Ravindran,
Judge.

ess 9/5