Kerala High Court
Gpalan Achari vs The State Of Kerala Represented By … on 8 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3074 of 2011(H)
1. GPALAN ACHARI, AGED 70 YEARS, RESIDING
... Petitioner
2. SYAMALAMMAL, AGED 60 YEARS,RESIDING AT
3. SANTHA DEVAN, CHAMAKALIL MUKKALIL VEEDU,
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE EXECUTIVE ENGINEER, PWD DIVISION,
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/02/2011
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.3074 OF 2011
--------------------------------------------
Dated this the 8th day of February, 2011
JUDGMENT
When this matter is taken up for consideration today, the learned
counsel for the petitioners sought permission to withdraw the Writ Petition
with liberty to the petitioners to pursue remedies on Ext.P2 in appropriate
proceedings. Permission sought for is granted. Accordingly, the Writ
Petition is dismissed as withdrawn with the aforesaid liberty.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO. 3