IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30063 of 2005(D)
1. ARIFA BEEVI, KALIYILURA VEEDU,
... Petitioner
Vs
1. TAHSILDAR, CHIRAYINKEEZHU TALUK,
... Respondent
2. VILLAGE OFFICER, EDAVA,
3. STATE OF KERALA REP. BY
4. FAIZAL SALAHUDEEN, S/O. SALAHUDEEN,
5. OMANA FAIZAL, PALATHODI VEEDU,
For Petitioner :SRI.R.ANILKUMAR
For Respondent :SRI.VINOD RAVINDRANATH
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/10/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) Nos. 30063 & 34081 of 2005
—————————————-
Dated 7th October, 2009
Judgment
Sri.R.Anilkumar, the learned counsel appearing for the
petitioner submits that in view of the re-survey conducted by
the Superintendent of Survey and the fact that after re-survey,
land tax is being received from the petitioner in respect of the
lands described in Ext.P10 survey sketch produced in W.P.(C)
No.30063 of 2005, the petitioner is not desirous of prosecuting
these writ petitions any further. In the light of the said
submission, these writ petitions are dismissed as not pressed.
P.N.RAVINDRAN
Judge
vaa