IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4854 of 2010(F)
1. PAARUKUTTY, AGED 55 YEARS,
... Petitioner
Vs
1. THE TALUK LAND BOARD,
... Respondent
2. THE SUB REGISTRAR,
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.4854 OF 2010
-------------------------------
Dated this the 11th day of JUNE, 2010
J U D G M E N T
The learned counsel for the petitioner submits that since the
petitioner has filed W.P.(C)No.18194/2010 after incorporating
certain mistakes in respect of the subject matter in this writ
petition, the petitioner may be permitted to withdraw this writ
petition without prejudice to the right of the petitioner to
prosecute W.P.(C)No.18194/2010.
The petitioner is permitted to withdraw this writ petition
without prejudice to the right of the petitioner to prosecute W.P.
(c)No.18194/2010. The writ petition is dismissed as withdrawn
with the above liberty.
S. SIRI JAGAN, JUDGE
acd