High Court Kerala High Court

Idukki Jilla Bhoorahitha … vs State Of Kerala Represented on 24 June, 2010

Kerala High Court
Idukki Jilla Bhoorahitha … vs State Of Kerala Represented on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19756 of 2010(T)


1. IDUKKI JILLA BHOORAHITHA KARSHAKA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR,

                For Petitioner  :SRI.S.SHYAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/06/2010

 O R D E R
                         S. SIRI JAGAN, J.
                    ------------------------------
                    W.P.(C) No.19756 OF 2010
                    -------------------------------
              Dated this the 24th day of JUNE, 2010


                          J U D G M E N T

In view of the fact that this Court is of opinion that this writ

petition is in the nature of a public interest litigation, the learned

counsel for the petitioner seeks permission to withdraw this writ

petition without prejudice to the right of the petitioner to file a

public interest litigation on the same cause of action.

Permission is granted and the writ petition is dismissed as

withdrawn with the above liberty.

S. SIRI JAGAN, JUDGE

acd