IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1784 of 2009()
1. ANANDAN P.M.,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. PAYYOLI GRAMA PANCHAYATH(SPECIAL GRADE),
3. STATE OF KERALA, WITH ADDRESS FOR
4. C.P.BHASKARAN, TRADER,
5. HASHIM P., TRADER,
6. SHAMSUDDIN, TRADER,
7. PRAJIN, TRADER,
8. PRAJESH, TRADER,
9. PREMKUMAR M.V.,
10. V.P.KRISHNAN,
11. V.P.RAMESAN,
12. KOMATH JANAKI,
13. UNNIKRISHNAN M.,
14. NARAYANAN T.K.,
15. SAMAD,
16. FAISAL K.V., TRADER, SHOP NO.XXII/1120
17. MOIDEEN M.C.,
18. A.S.MURUKAN,
For Petitioner :SRI.B.KRISHNAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :20/08/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
W.A. No.1784 of 2009
------------------------------------------
Dated this the 20th day of August, 2009
JUDGMENT
Basheer, J.
Heard Sri.B.Krishnan, learned counsel for the
appellant and Sri.C.Valsalan, learned counsel appearing for
respondent Nos.1 and 2.
2. After arguing the matter for quite some time,
learned counsel for the appellant seeks permission to withdraw
the writ appeal with liberty to approach respondent No.1
Panchayat for appropriate modification of the tenure of the lease
agreement entered into between him and the Panchayat. With
the said liberty reserved in favour of the appellant the writ
appeal is closed.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns