IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1995 of 2008()
1. K.R.RAVEENDRANATH S/O. RAMACHANDRA MENON
... Petitioner
2. GEETHA K.R., W/O. KOZHAPPILLI GOPI,
Vs
1. A.T. ABDUL RAHIMAN,
... Respondent
2. THE SECRETARY, GURUVAYUR MUNICIPALITY,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :13/10/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-----------------------------------------------------
W.A.No.1995 of 2008
----------------------------------------------
Dated, this the 13th day of October, 2008
JUDGMENT
H.L.Dattu, C.J.
Sri.K.M.Sathianatha Menon, learned counsel appearing for
the appellants seeks leave of the Court to withdraw the writ appeal.
2. Permission sought for is granted and the writ appeal is
disposed of as withdrawn.
3. Withdrawal of the writ appeal by the appellants will not
come in the way of agitating their claims before appropriate authorities.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS