High Court Kerala High Court

M.G.Sreeja vs West Kallada Grama Panchayath on 12 November, 2008

Kerala High Court
M.G.Sreeja vs West Kallada Grama Panchayath on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26847 of 2008(U)


1. M.G.SREEJA, KAMALALAYAM,
                      ...  Petitioner

                        Vs



1. WEST KALLADA GRAMA PANCHAYATH,
                       ...       Respondent

2. THE PRESIDENT,

3. SRI.S.SUBRAMANIAN, MEMBER, WEST KALLADA

4. THE ENVIRONMENTAL ENGINEER,

                For Petitioner  :SRI.BRIJESH MOHAN

                For Respondent  :SMT.K.K.THULASY BHAI,SC,POLLUTION C.BOA

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/11/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 26847 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 12th November, 2008.

                            J U D G M E N T

Counsel for the petitioner filed a memo seeking permission to

withdraw the writ petition. Permission is granted and the writ

petition is dismissed as withdrawn, without prejudice to the right of

the petitioner to approach this Court again, if necessity arises.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.