High Court Kerala High Court

G.Anirudhan vs Neyyattinkara Municipality on 18 November, 2008

Kerala High Court
G.Anirudhan vs Neyyattinkara Municipality on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 26363 of 1999(L)



1. G.ANIRUDHAN
                      ...  Petitioner

                        Vs

1. NEYYATTINKARA MUNICIPALITY
                       ...       Respondent

                For Petitioner  :SRI.P.FAZIL

                For Respondent  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/11/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                     O.P.NO.26363 OF 1999
              ----------------------------------------
              Dated this the 18th day of November, 2008

                            JUDGMENT

Learned counsel for the petitioner seeks permission to

withdraw the original petition without prejudice to the right of the

petitioner to approach the Civil Court for the reliefs prayed for in

the original petition.

Permission is granted and the original petition is dismissed

as withdrawn without prejudice to the right of the petitioner to

seek reliefs before the appropriate Civil Court, if the petitioner

can do so at this distance of time.

S. SIRI JAGAN, JUDGE

Acd