High Court Kerala High Court

Gpalan Achari vs The State Of Kerala Represented By … on 8 February, 2011

Kerala High Court
Gpalan Achari vs The State Of Kerala Represented By … on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3074 of 2011(H)


1. GPALAN ACHARI, AGED 70 YEARS, RESIDING
                      ...  Petitioner
2. SYAMALAMMAL, AGED 60 YEARS,RESIDING AT
3. SANTHA DEVAN, CHAMAKALIL MUKKALIL VEEDU,

                        Vs



1. THE STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE EXECUTIVE ENGINEER, PWD DIVISION,

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/02/2011

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                        W.P.(C). NO.3074 OF 2011
                    --------------------------------------------

                  Dated this the 8th day of February, 2011


                                 JUDGMENT

When this matter is taken up for consideration today, the learned

counsel for the petitioners sought permission to withdraw the Writ Petition

with liberty to the petitioners to pursue remedies on Ext.P2 in appropriate

proceedings. Permission sought for is granted. Accordingly, the Writ

Petition is dismissed as withdrawn with the aforesaid liberty.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO. 3