High Court Kerala High Court

M.G.Vinod vs State Of Kerala on 3 July, 2008

Kerala High Court
M.G.Vinod vs State Of Kerala on 3 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15641 of 2008(K)


1. M.G.VINOD, S/O.GOPALAN, MONIPPILLY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM.

3. THE TAHSILDAR (R.R), MUVATTUPUZHA.

4. THE WELFARE FUND INSPECTOR,

5. THE CIRCLE INSPECTOR OF EXCISE,

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/07/2008

 O R D E R
                        S.SIRI JAGAN, J
                        ==============
                   W.P.(C).No. 15641 OF 2008
                      ====================
              Dated this the 3rd day of July, 2008.

                         J U D G M E N T

Counsel for the petitioner submits that subsequent to filing

of this writ petition, petitioner has been served with another

demand notice restricting demand for Rs.1,97,584/-. In the

above circumstances, the counsel for the petitioner seeks

permission to withdraw the writ petition without prejudice to his

right to challenge the present demand. Permission is granted

and the writ petition is dismissed as withdrawn with the said

liberty.

S.SIRI JAGAN, JUDGE

bkn/-