Kerala High Court
Muthoot Hotels & Tourism Ventures vs The Tahasildar on 8 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17262 of 2008(E)
1. MUTHOOT HOTELS & TOURISM VENTURES
... Petitioner
Vs
1. THE TAHASILDAR, KANAYANNUR TALUK.
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
3. THE DEVELOPMENT COMMISSIONER,
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/07/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 17262 OF 2008 E
--------------------------------------
Dated this the 8th July, 2008
JUDGMENT
Learned senior counsel appearing for the petitioner seeks
permission to withdraw the Writ Petition. Permission sought for
is granted and the Writ Petition is dismissed as withdrawn.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge