IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35523 of 2009(I)
1. JOLLY, S/O.THOMAS, MADAN HOUSE,
... Petitioner
Vs
1. KERALA FINANCIAL CORPORATION,
... Respondent
2. SPECIAL TAHSILDAR, REVENUE RECOVERY,
3. STATE OF KERALA, REP.BY THE
4. DISTRICT COLLECTOR, ERNAKULAM,
5. K.C.JOSEPH, S/O.CHAKU,
For Petitioner :SRI.M.GOPAKUMAR
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :09/12/2009
O R D E R
C.K. ABDUL REHIM, J.
– – – – – – – – – – – – – – – – – – – – – – –
W.P.(C)No. 35523 of 2009
– – – – – – – – – – – – – – – – – – – – – – –
Dated this the 9th day of December, 2009
J U D G M E N T
Petitioner seeks permission to withdraw the writ
petition without prejudice to file a fresh petition.
Permission granted and the writ petition is dismissed
as withdrawn, without prejudice as stated above.
C.K. ABDUL REHIM
JUDGE
shg/