High Court Kerala High Court

Kathayee Cotton Mills Ltd. Alwaye vs The Special Officer (Revenue) on 15 July, 2008

Kerala High Court
Kathayee Cotton Mills Ltd. Alwaye vs The Special Officer (Revenue) on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20454 of 2008(I)


1. KATHAYEE COTTON MILLS LTD. ALWAYE
                      ...  Petitioner

                        Vs



1. THE SPECIAL OFFICER (REVENUE),
                       ...       Respondent

2. THE TAHSILDAR (REVENUE RECOVERY),

3. THE VILLAGE OFFICER (REVENUE RECOVERY)

4. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.P.S.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :15/07/2008

 O R D E R

K. M. JOSEPH, J.

————————————–
W.P.C. NO. 20454 OF 2008 I

————————————–
Dated this the 15th July, 2008

JUDGMENT

Learned counsel for the petitioner seeks permission to

withdraw the Writ Petition with liberty to file a fresh Writ

Petition. Permission sought for is granted and the Writ Petition

is dismissed as withdrawn with liberty to the petitioner to file a

fresh Writ Petition.

K. M. JOSEPH, JUDGE

kbk.