High Court Kerala High Court

Josephina vs The District Collector on 16 July, 2010

Kerala High Court
Josephina vs The District Collector on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22294 of 2010(J)


1. JOSEPHINA, AGED    , WOFE OF JAMES,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,ERNAKULAM.
                       ...       Respondent

2. THE TAHSILDAR,KANAYANNUR TALUK,

3. THE VILLAGE OFFICER, EDAPPALLY NORTH,

4. SENIOR SUPERINTENDENT,ELECTRICAL

5. VIKRAMANA,AGED 50,S/O.GOPALAN,

6. SUJATA,W/O.VIKRAMAN,

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/07/2010

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 22294 of 2010

                      ==================

                  Dated this the 16th day of July, 2010

                            J U D G M E N T

After arguing for some time, since the 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granted and the writ petition is dismissed as withdrawn with the above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.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

         ///True copy///




                              P.A. to Judge