High Court Kerala High Court

K.V. Sasidharan @ Sasi vs State Of Kerala on 19 March, 2008

Kerala High Court
K.V. Sasidharan @ Sasi vs State Of Kerala on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 652 of 2008()


1. K.V. SASIDHARAN @ SASI, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR, KOTTAYAM DISTRICT.

3. THE REVENUE DIVISIONAL OFFICER,KOTTAYAM.

4. THE TAHSILDAR, CHANGANASSERY TALUK.

5. ADDITIONAL TAHSILDAR, CHANGANASSERY.

6. THE VILLAGE OFFICER,

7. NALINIKUTTY AMMA,W/O.LATE MADHAVAN PILLA

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/03/2008

 O R D E R
                     H.L.DATTU, C.J. & K.M.JOSEPH, J.
                           ------------------------------------------
                                  W.A.No.652 of 2008
                           ------------------------------------------
                      Dated, this the 19th day of March, 2008

                                   JUDGMENT

K.M.Joseph, J.

Sri.C.S.Manu, learned counsel appearing for the appellant, seeks leave

of this Court to withdraw this writ appeal with liberty to file an appropriate

application before the learned Single Judge. Permission sought for is granted

and the writ appeal is dismissed as withdrawn.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE
vns