Kerala High Court
M.G.Sreeja vs West Kallada Grama Panchayath on 12 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26847 of 2008(U)
1. M.G.SREEJA, KAMALALAYAM,
... Petitioner
Vs
1. WEST KALLADA GRAMA PANCHAYATH,
... Respondent
2. THE PRESIDENT,
3. SRI.S.SUBRAMANIAN, MEMBER, WEST KALLADA
4. THE ENVIRONMENTAL ENGINEER,
For Petitioner :SRI.BRIJESH MOHAN
For Respondent :SMT.K.K.THULASY BHAI,SC,POLLUTION C.BOA
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/11/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 26847 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 12th November, 2008.
J U D G M E N T
Counsel for the petitioner filed a memo seeking permission to
withdraw the writ petition. Permission is granted and the writ
petition is dismissed as withdrawn, without prejudice to the right of
the petitioner to approach this Court again, if necessity arises.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.