High Court Kerala High Court

Palan Kuttappan vs Dist.Collector on 7 August, 2007

Kerala High Court
Palan Kuttappan vs Dist.Collector on 7 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 14042 of 1998(Y)



1. PALAN KUTTAPPAN
                      ...  Petitioner

                        Vs

1. DIST.COLLECTOR,IDUKKI
                       ...       Respondent

                For Petitioner  :SRI.S.ANANTHASUBRAMANIAN

                For Respondent  :ADDL.ADVOCATE GENERAL

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/08/2007

 O R D E R
                     H.L.DATTU, C.J. & K.T.SANKARAN, J.
                           ------------------------------------------
                          O.P.Nos.14042 & 16117 of 1998
                           ------------------------------------------
                      Dated, this the 7th day of August, 2007

                                   JUDGMENT

K.T.Sankaran, J.

After arguing the matter for quite some time, learned counsel

appearing for the petitioners, seeks permission of this Court to withdraw the

original petitions with liberty to the petitioners to pursue their appropriate

remedies available under law. Permission sought for is granted and the original

petitions are disposed of as withdrawn.

Consequently, C.M.P.Nos.24744 and 28687 of 1998 are also

dismissed.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE
vns