IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 493 of 2010()
1. P.K.SHIVAPRASAD,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SECRETARY,
3. THE DIRECTOR OF MUNICIPALITIES,
4. THE SECRETARY,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/03/2010
O R D E R
K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
----------------------------------------------
W.A. No.493 of 2010
----------------------------------------------
Dated 25th March, 2010.
J U D G M E N T
Balakrishnan Nair, J.
The Writ Petition was dismissed by the learned Single
Judge, for the reason that there were not sufficient pleadings,
justifying the grant of reliefs sought. In view of the above
position, the learned counsel for the appellant submitted that he
may be permitted to withdraw the Writ Petition itself, so that he
can file a fresh Writ Petition, with proper pleadings. The said
prayer is allowed. The judgment under appeal is set aside and
the Writ Petition is dismissed as withdrawn.
The Writ Appeal is disposed of as above.
K.BALAKRISHNAN NAIR, JUDGE.
P.N.RAVINDRAN, JUDGE.
tgs
K.BALAKRISHNAN NAIR &
P.N.RAVINDRAN, JJ.
———————————————-
W.A. No.493 of 2010
———————————————-
J U D G M E N T
Dated 25th March, 2010.