Kerala High Court
The District Collector vs Augusthy Thomas on 7 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2226 of 2007()
1. THE DISTRICT COLLECTOR,
... Petitioner
2. THE ASSISTANT EXCISE COMMISSIONER,
3. THE TAHSILDAR (RR), NEDUMKANDAM.
Vs
1. AUGUSTHY THOMAS,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.THOMAS T. VARGHESE
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :07/10/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.A.No.2226 of 2007
------------------------------------------
Dated, this the 7th day of October, 2008
JUDGMENT
H.L.Dattu, C.J.
Smt.K.Meera, learned Government Advocate appearing for
the appellants, seeks permission of the Court to withdraw this writ appeal.
2. Permission sought for is granted and the writ appeal is
disposed of as withdrawn.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns