High Court Kerala High Court

K.R.Rajani vs Union Of India on 19 October, 2006

Kerala High Court
K.R.Rajani vs Union Of India on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16655 of 2006(G)


1. K.R.RAJANI, W/O.V.S.BINU,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. STATE OF KERALA,

3. CHIEF TOWN PLANNER,

4. THE CORPORATION OF KOCHI,

5. THE ASSISTANT EXECUTIVE ENGINEER,

6. THE GREATER COCHIN DEVELOPMENT

7. THE VILLAGE OFFICER,

8. M/S.GODREJ & BOYCE MANUFACTURING CO.

9. M/S.SONIA FARMS (P) LTD.,

10. THE SITE ENGINEER,

11. M/S.AERENS GOLD SOUK INTERNATIONAL LTD.,

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER

                For Respondent  :SRI.P.R.RAMACHANDRA MENON, SC,GCDA

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/10/2006

 O R D E R
                                 K.M.JOSEPH, J.
                      - - - - - - - - -- - - - - - - - - - - - - - - -
                          WP.(C) No.16655 OF  2006
                     - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 19th day of October, 2006.


                                    JUDGMENT

Learned counsel appearing for the petitioner submits that the writ

petition may be permitted to be withdrawn. Permission granted and

the writ petition is dismissed as withdrawn.

(K.M. JOSEPH, JUDGE)
sb

K.M.JOSEPH, JJ.

– – – – – – – – — – – – – – – – – – – – – – – – – – – – – – – – – – –

W.A. No. OF

– – – – – – – – – – – – – – – – – – – – — – – – – – – – – – – – – – –

JUDGMENT

Dated this the day of February, 2006.