Kerala High Court
Democratic Youth Federation Of … vs Kadamakkudy Grama Panchayath on 27 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35053 of 2007(S)
1. DEMOCRATIC YOUTH FEDERATION OF INDIA,
... Petitioner
Vs
1. KADAMAKKUDY GRAMA PANCHAYATH,
... Respondent
2. UNION OF INDIA, REPRESENTED BY ITS
3. STATE OF KERALA REPRESENTED BY ITS
4. KERALA COASTAL ZONE MANAGEMENT AUTHORITY
For Petitioner :SMT.JAYASREE MANOJ
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :27/11/2007
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
----------------------------------------------------
W.P.(C) No.35053 of 2007-S
------------------------------------------
Dated, this the 27th day of November, 2007
JUDGMENT
H.L.Dattu, C.J.
Smt.Jayasree Manoj, learned counsel appearing for the petitioner
seeks leave of the Court to withdraw the writ petition. Permission sought for is
granted and the Writ Petition is disposed of, as withdrawn.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
MS