IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38141 of 2010(P)
1. M.L.JACOB,53 YEARS,S/O.LATE M.R.LAWRENCE
... Petitioner
2. MAHILAMANI,AGED 51 YEARS,
3. SAJEEV.N.R,AGED 50 YEARS,
4. N.J.THOMAS,AGED 52 YEARS,S/O.LATE JOSEPH
5. P.BHASKARAN,AGED 62 YEARS,
6. JASIMNE XAVIER,AGED 45 YEARS,
7. TRESSA,AGED 57 YEARS,W/O.M.V.XAVIER,
8. BIJU SANTHOSH,AGED 39 YEARS,
9. K.M.SHEENA,AGED 39 YEARS,W/O.ZENITH,
10. AJITHA KUMARY,AGED 53 YEARS,
11. A.E.ANWAR,AGED 39 YEARS,S/O.IBRAHIM
12. T.V.RANJAN,AGED 58 YEARS,
13. STALIN DE'KOTHA,AGED 52 YEARS,
14. C.X.JEROM,AGED 42 YEARS,AGED 39 YEARS,
15. LISSY XAVIER,AGED 72 YEARS,
16. C.M.PRADEEP KUMAR,AGED 37 YEARS,
17. NEELAMBARAN PUSHPAVALLY,AGED 64 YEARS,
18. K.K.SATHYAPALAN,AGED 55 YEARS,
19. K.K.JOSEPH,AGED 68 YEARS,
20. K.N.SANIL,AGED 40 YEARS,
21. JOLLY A.MALAYIL,D/O.JOLLY ABRAHAM,
22. THOMSON JOSE,AGED 42 YEARS,
23. T.V.DINESAN,AGED 61 YEARS,
24. K.J.JOSEY,AGED 58 YEARS,
25. C.V.BABU,AGED 58 YEARS,S/O.LATE VARGHESE
26. P.R.LEELA,AGED 55 YEARS,
27. SHAMEER,AGED 38 YEARS,S/O.M.B.MOOSA,
28. ANTONY,AGED 70 YEARS,S/O.LATE VARGHESE,
29. M.V.XAVIER,AGED 60 YEARS,
30. M.K.ABOOBACKER,AGED 59 YEARS,
31. EDWARD MATHEW,AGED 55 YEARS,
32. M.K.GEORGE,AGED 67 YEARS,
33. M.K.JOSEPH,AGED 65 YEARS,
34. C.S.PREMBHASI,AGED 48 YEARS,
35. K.R.HARSHAKUMAR,AGED 60 YEARS,
36. ANEESH,AGED 22 YEARS,
37. A.P.MADHU,AGED 44 YEARS,
38. K.V.SHAILAJA,AGED 40 YEARS,
39. SHAMEER,AGED 38 YEARS,S/O.MOOSA,
40. P.A.JALEEL,AGED 60 YEARS,
41. P.K.RATHEESH,AGED 43 YEARS,
42. JOYSE MARY,AGED 36 YEARS,
43. T.R.JUDE,AGED 42 YEARS,S/O.RAPHAEL,
44. V.V.KRISHNA PRABHU,AGED 75 YEARS,
45. V.K.FAIZAL,AGED 35 YEARS,S/O.KASIM,
46. V.K.NOUFAL,AGED 30 YEARS,S/O.KASIM,
47. K.J.SHANIAS,AGED 33 YEARS,S/O.K.S.JABBAR
Vs
1. ERNAKULAM DISTRICT COLLECTOR,
... Respondent
2. SPECIAL TAHSILDAR(L.A.)GENERAL,
3. ASST.EXECUTIVE ENGINEER,PWD,
For Petitioner :SRI.A.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/01/2011
O R D E R
C.T.RAVIKUMAR, J.
—————————————
W.P(C)No.38141 of 2010
—————————————-
Dated 7th January, 2011
JUDGMENT
When this matter came up for admission today, the learned
counsel appearing for the petitioners sought permission to withdraw
this writ petition with liberty to move a fresh writ petition on the same
subject matter. The permission sought for is granted. Accordingly,
this writ petition is dismissed as withdrawn with the aforesaid liberty.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge