Kerala High Court
K.V. Sasidharan @ Sasi vs State Of Kerala on 19 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 652 of 2008()
1. K.V. SASIDHARAN @ SASI, AGED 51 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT COLLECTOR, KOTTAYAM DISTRICT.
3. THE REVENUE DIVISIONAL OFFICER,KOTTAYAM.
4. THE TAHSILDAR, CHANGANASSERY TALUK.
5. ADDITIONAL TAHSILDAR, CHANGANASSERY.
6. THE VILLAGE OFFICER,
7. NALINIKUTTY AMMA,W/O.LATE MADHAVAN PILLA
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/03/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------
W.A.No.652 of 2008
------------------------------------------
Dated, this the 19th day of March, 2008
JUDGMENT
K.M.Joseph, J.
Sri.C.S.Manu, learned counsel appearing for the appellant, seeks leave
of this Court to withdraw this writ appeal with liberty to file an appropriate
application before the learned Single Judge. Permission sought for is granted
and the writ appeal is dismissed as withdrawn.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
vns