IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1411 of 2009()
1. ANNIE, W/O.ANTONY, PULLENTHARA HOUSE,
... Petitioner
2. BINU ANTONY (VINU), S/O.ANTONY,
3. SINU GEORGE, S/O.ANTONY, PULLENTHARA
4. LINU, S/O.ANTONY, PULLENTHARA HOUSE,
Vs
1. N.S.MAKKAR, KATTATHARA VEEDU,
... Respondent
2. PONNAN @ JOSEPH, CHIRAKKAL, PANANGAD.
3. STATE OF KERALA, REPRESENTED BY ITS
4. DISTRICT COLLECTOR, ERNAKULAM.
5. REVENUE DIVISIONAL OFFICER, FORT KOCHI.
6. KUMBALAM GRAMA PANCHAYATH REPRESENTED BY
For Petitioner :SRI.ASOK M.CHERIAN
For Respondent :SRI.T.M.CHANDRAN
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :05/10/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 1411 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of October, 2009
JUDGMENT
Basheer, J.
After arguing the matter for some time, learned counsel
for the appellants seeks permission to withdraw the Writ
Appeal with liberty to pursue the other statutory remedies, if
any, available to him before the appropriate authority. With
that liberty reserved in favour of the appellants, the Writ
Appeal is dismissed as withdrawn.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-