High Court Kerala High Court

C.S. Ajithkumar vs State Of Kerala on 28 July, 2008

Kerala High Court
C.S. Ajithkumar vs State Of Kerala on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16789 of 2006(W)


1. C.S. AJITHKUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. THE ASSISTANT EXCISE COMMISSIONER,

4. M.K. RAJAPPAN,

5. THE MANAGER,

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2008

 O R D E R
                         S.SIRI JAGAN, J.

                   ==================

                    W.P.(C).No.16789 of 2006

                   ==================

               Dated this the 28th day of July, 2008

                          J U D G M E N T

The petitioner seeks permission to withdraw this writ

petition without prejudice to the right of the petitioner to proceed

against the 4th respondent for recovery of the amount which the

petitioner was forced to pay on account of the proceedings

impugned in this writ petition. Permission is granted and the writ

petition is dismissed as withdrawn with the above liberty.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE


            ///True copy///




                                 P.A. to Judge