High Court Kerala High Court

Kalikavu Temple-Puthenpeedika … vs The Union Of India on 23 November, 2010

Kerala High Court
Kalikavu Temple-Puthenpeedika … vs The Union Of India on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27903 of 2009(S)


1. KALIKAVU TEMPLE-PUTHENPEEDIKA ROAD
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA, REP. BY ITS
                       ...       Respondent

2. THE STATE OF KERALA, REP. BY ITS

3. THE ROAD AND BRIDGES CORPORATION

4. THE DEPUTY CHIEF ENGINEER, CONSTRUCTION

5. THE DIVISIONAL RAILWAY MANAGER(WORKS)

6. THE DIST. COLLECTOR, MALAPPURAM.

7. PARAPPANANGADI GRAMA PANCHAYATH,

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  :SRI.N.B.SUNIL NATH,SC, RAILWAYS

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :23/11/2010

 O R D E R

J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.

——————————————

W.P.(C) No.27903 of 2009

——————————————
Dated this the 23rd day of November, 2010

JUDGMENT

J.Chelameswar, C.J.

Learned counsel for the petitioner prays that he may be

permitted to withdraw the writ petition. The writ petition is

therefore dismissed as withdrawn.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns