Kerala High Court
G.Anirudhan vs Neyyattinkara Municipality on 18 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 26363 of 1999(L)
1. G.ANIRUDHAN
... Petitioner
Vs
1. NEYYATTINKARA MUNICIPALITY
... Respondent
For Petitioner :SRI.P.FAZIL
For Respondent :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/11/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
O.P.NO.26363 OF 1999
----------------------------------------
Dated this the 18th day of November, 2008
JUDGMENT
Learned counsel for the petitioner seeks permission to
withdraw the original petition without prejudice to the right of the
petitioner to approach the Civil Court for the reliefs prayed for in
the original petition.
Permission is granted and the original petition is dismissed
as withdrawn without prejudice to the right of the petitioner to
seek reliefs before the appropriate Civil Court, if the petitioner
can do so at this distance of time.
S. SIRI JAGAN, JUDGE
Acd