Kerala High Court
C.Chenthamara vs The District Collector on 18 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36372 of 2008(E)
1. C.CHENTHAMARA, S/O.CHELLAN,
... Petitioner
2. K.PRAMODH, S/O.KRISHNAN,
Vs
1. THE DISTRICT COLLECTOR, PALAKKAD.
... Respondent
2. THE TAHSILDAR, ALATHUR.
3. THE S.I. OF POLICE, KUZHALMANNAM,
For Petitioner :SRI.K.K.SATHEESH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/12/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 36372 of 2008
==================
Dated this the 18th day of December, 2008
J U D G M E N T
The learned counsel for the petitioners seeks permission to
withdraw the writ petition without prejudice to the right of the
petitioners to challenge further orders passed in the matter.
Permission is granted and the writ petition is dismissed as
withdrawn with the above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge