High Court Kerala High Court

Shibu vs State Of Kerala on 13 August, 2008

Kerala High Court
Shibu vs State Of Kerala on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24411 of 2008(F)


1. SHIBU, S/O. MUHAMMED KASIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. CHIEF ENGINEER, LOCAL SELF GOVERNMENT

3. ASSISTANT EXECUTIVE ENGINEER,

4. EDAMALLACKAL GRAMA PANCHAYATH,

5. NAJEEB.A, KULATHUR PUTHEN VEEDU,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :13/08/2008

 O R D E R
                    P.N.RAVINDRAN, J
                        -------------------
                    W.P.(C).24411/2008
                        --------------------
          Dated this the13th day of August, 2008

                        JUDGMENT

The learned counsel for the petitioner seeks

permission to withdraw the writ petition with liberty to file

a fresh writ petition in respect of the same subject matter.

Leave granted as prayed for and the writ petition is

dismissed as withdrawn reserving liberty with the

petitioner to file a fresh writ petition in relation to the

same subject matter.

P.N.RAVINDRAN,
Judge

mrcs