High Court Kerala High Court

M.K.Sajeev vs State Of Kerala on 13 June, 2008

Kerala High Court
M.K.Sajeev vs State Of Kerala on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1227 of 2008()


1. M.K.SAJEEV, MAKKAPARAMBIL,
                      ...  Petitioner
2. K.A.AYSHA BEEVI, D/O. ABDUL RAZAK
3. A.J.SHANAVAS

                        Vs



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

2. THE EXECUTIVE ENGINEER

3. THE DISTRICT COLLECTOR, CIVIL STATION

4. THE TAHSIDAR, (LA)

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/06/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.A.No. 1227 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 13th day of June, 2008
Judgment
H.L. Dattu, C. J:

Learned counsel for the appellants seeks leave of the court to withdraw

this writ appeal.

2. Permission sought for is granted and the writ appeal is disposed of as

withdrawn.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.