High Court Kerala High Court

P.B.Aboobacker vs State Of Kerala on 7 October, 2008

Kerala High Court
P.B.Aboobacker vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 9569 of 2000(L)



1. P.B.ABOOBACKER
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  :SMT.I SHEELADEVI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/10/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                         O.P. No. 9569 of 2000
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 7th October, 2008.

                            J U D G M E N T

After arguing for some time, learned counsel for the petitioners

seeks permission to withdraw this original petition without prejudice

to the right of the petitioners to take all their contentions regarding

entitlement for assignment of land in the proceedings that may be

initiated by the 4th respondent in accordance with the order of remand

in Ext. P25.

Permission is granted and the original petition is dismissed as

withdrawn with the above liberty.

                                      Sd/-    S. Siri Jagan, Judge.

Tds/


      [True copy]


                  P.S to Judge.