High Court Kerala High Court

Lissy Thomas vs The Corporation Of Cochin on 12 March, 2009

Kerala High Court
Lissy Thomas vs The Corporation Of Cochin on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6650 of 2009(A)


1. LISSY THOMAS, W/O.K.C.THOMAS,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF COCHIN, REPRESENTED
                       ...       Respondent

2. THE SECRETARY, CORPORATION OF KOCHI,

3. GIJO LUKOSE, THAZHATHUVETTIKKAL,

                For Petitioner  :SRI.TOJAN J. VATHIKULAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/03/2009

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

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

                       W.P(C).No.6650 of 2009

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

               Dated this the 12th day of March, 2009

                            J U D G M E N T

After arguing for some time, the learned counsel for the

petitioner seeks permission to withdraw this writ petition without

prejudice to the right of the petitioner to take appropriate contentions

at the appropriate time when the demand is tried to be enforced

against the petitioner. 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dismissed as withdrawn with the above liberty.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