Kerala High Court
K.Vijayan Pillai vs Noornadu Grama Panchayath on 3 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 262 of 2011(G)
1. K.VIJAYAN PILLAI, HARIMANGALATHU VEEDU,
... Petitioner
Vs
1. NOORNADU GRAMA PANCHAYATH,
... Respondent
For Petitioner :SRI.R.SUNIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :03/02/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.262 of 2011
----------------------------------------
Dated 3rd February, 2011
JUDGMENT
When this matter is taken up for consideration today, the
learned counsel appearing for the petitioner submitted that the petitioner
may be permitted to withdraw this writ petition with liberty to resort to
appropriate remedies available. Permission sought for is granted.
Accordingly, this writ petition is dismissed as withdrawn with the aforesaid
liberty.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge