Kerala High Court
G.Giri vs State Of Kerala on 22 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25912 of 2008(I)
1. G.GIRI, MANAGING PARTNER,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE SECRETARY TO GOVERNMENT
3. THE CHIEF TOWN PLANNER,
4. THE TOWN PLANNER,KOLLAM.
5. KOLLAM CORPORATION ,REPRRSENTED BY ITS
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/09/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 25912 of 2008
==================
Dated this the 22nd day of September, 2008
J U D G M E N T
This Court directed the learned Government Pleader to get
instructions as to whether any application for regularisation is
pending with the Chief Town Planner as stated in the writ
petition. Today, the learned Government Pleader, on instructions,
submits that no application for regularisation filed by the
petitioner is pending before the Chief Town Planner. In the
above circumstances, the counsel for the petitioner seeks
permission to withdraw this writ petition without prejudice to the
right of the petitioner to seek appropriate remedies in the matter.
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withdrawn with the above liberty.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
2