Kerala High Court
Mathew K.Thomas vs Chengannur Municipality on 3 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35138 of 2010(N)
1. MATHEW K.THOMAS,
... Petitioner
Vs
1. CHENGANNUR MUNICIPALITY, REP. BY
... Respondent
2. SECRETARY,
3. STATE OF KERALA, REP. BY SECRETARY
For Petitioner :SRI.KURIAN GEORGE KANNANTHANAM (SR.)
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.35138 of 2010
----------------------------------------
Dated 3rd February, 2011
JUDGMENT
When this matter is taken up for consideration today, the
learned counsel for the petitioner sought permission 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dismissed as withdrawn with the aforesaid liberty.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