Kerala High Court
K.N.Lohithakshan vs Karthayani on 8 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 195 of 2009()
1. K.N.LOHITHAKSHAN,S/O NARAYANNA,
... Petitioner
2. K.N.KAMALAKSHAN, S/O.NARAYANAN,
Vs
1. KARTHAYANI, BANGLOW PARAMBIL,SHIPYARD
... Respondent
2. V.C.UTHAMAN, BANGLOW PARAMBIL,
3. C.C.SAMBASIVAN, KOLLERYPARAMBIL,
4. THE STATE OF KERALA,REPRESENTED BY ITS
5. THE DISTRICT COLLECTOR, ERNAKULAM.
6. THE SECRETARY, CORPORATION OF COCHIN.
7. SOUTH GIRINAGAR RESIDENTIAL WELFARE
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SRI.K.ANAND
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/04/2009
O R D E R
S.R. Bannurmath, C.J. & Kurian Joseph, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A.No. 195 OF 2009
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this, the 8th day of April, 2009
JUDGMENT
Kurian Joseph, J.
Learned counsel for the appellants seeks permission to
withdraw the writ appeal. Permission granted and the writ
appeal is dismissed as withdrawn.
S.R. Bannurmath,
Chief Justice.
Kurian Joseph,
Judge.
ttb