High Court Kerala High Court

John J.Illickan vs Kerala Water Authority on 20 March, 2007

Kerala High Court
John J.Illickan vs Kerala Water Authority on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7185 of 2007(E)


1. JOHN J.ILLICKAN, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. KERALA WATER AUTHORITY,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.M.K.SHASHI KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :20/03/2007

 O R D E R
                THOTTATHIL B. RADHAKRISHNAN, J.

                ==========================

                       W.P.(C)No.7185 Of 2007

                ==========================

                Dated this the 20th  day of March, 2007


                             J U D G M E N T

Heard.

2. Learned counsel for the petitioner seeks to withdraw the

writ petition, without prejudice to proceed before the Revenue

Adalath.

Hence, this writ petition is dismissed as withdrawn.

Following this, if the petitioner approaches the Revenue Adalath

to be held on 27.03.07, his case will also be considered.

THOTTATHIL B. RADHAKRISHNAN,

JUDGE.

sj

/TRUE COPY/

P.A.TO JUDGE

W.P.(C). No.3869 Of 2007 2