High Court Kerala High Court

Jawahar K.P vs The Tahsildar on 18 June, 2010

Kerala High Court
Jawahar K.P vs The Tahsildar on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18962 of 2010(U)



1. JAWAHAR K.P.
                      ...  Petitioner

                        Vs

1. THE TAHSILDAR, KOTTARAKARA & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.V.PREMCHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/06/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                -----------------------------------------
                     W.P(C).No.18962 of 2010
                -----------------------------------------
               Dated this the 18th day of June, 2010

                              JUDGMENT

Learned counsel appearing for the petitioner seeks permission to

withdraw the writ petition reserving liberty to the petitioner to

challenge Ext.P4 notice in appeal before the District Collector under

Section 11 of the Kerala Survey and Boundaries Act, 1961. In the light

of the aforesaid submission, this writ petition is dismissed as

withdrawn reserving liberty with the petitioner to challenge Ext.P4

notice in appeal, if such appeal is maintainable before the District

Collector under Section 11 of the Kerala Survey and Boundaries Act,

1961.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.18962 of 2010

—————————-

JUDGMENT

18th June, 2010