Kerala High Court
M.G.Neelakandan Potti vs Commissioner Of Land Revenue on 11 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4116 of 2010(L)
1. M.G.NEELAKANDAN POTTI,S/O.GOPALAKRISHNAN
... Petitioner
2. MANJULA DEVI.A.L,W/O.P.R.VENUGOPAL,
3. K.S.SATHEESAN,S/O.K.K.SIVAN,
Vs
1. COMMISSIONER OF LAND REVENUE,
... Respondent
2. PRINCIPAL SECRETARY,REVENUE DEPARTMENT,
3. THE DISTRICT COLLECTOR,ERNAKULAM.
For Petitioner :DR.VINCENT PANIKULANGARA
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :11/03/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 4116 OF 2010
--------------------------------------------
Dated this the 11th day of March, 2010
JUDGMENT
The petitioners have approached this Court apprehending action
based on the report submitted, pursuant to the direction in W.P.(C) No.
17480 of 2008. When the matter came up for admission, learned counsel
for the petitioners sought permission to withdraw the Writ Petition.
Permission sought for is granted. The Writ Petition is accordingly
dismissed as withdrawn.
(C.T. RAVIKUMAR, JUDGE)
sp/
2
C.T. RAVIKUMAR, J.
W.P.(C) NO. 4116/2010
JUDGMENT
11th March, 2010