High Court Kerala High Court

Madhavan vs The Taluk Land Board on 3 November, 2009

Kerala High Court
Madhavan vs The Taluk Land Board on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30656 of 2009(B)


1. MADHAVAN, S/O.LATE APPU,
                      ...  Petitioner

                        Vs



1. THE TALUK LAND BOARD, CHITTUR,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, PALAKKAD.

3. THE TAHSILDAR, CHITTUR TALUK,

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/11/2009

 O R D E R
                        P.N.RAVINDRAN, J.
                        ---------------------------
                     W.P.(C) No. 30656 OF 2009
                         --------------------------
            Dated this the 3rd day of November, 2009

                          J U D G M E N T

After arguments were heard at length, the learned counsel

appearing for the petitioner sought permission to withdraw the writ

petition. In the light of the said submission, this writ petition is

dismissed as withdrawn. The registry is directed to communicate a

copy of this judgment to the Taluk Land Board, Chittur, for

incorporation in the records relating to SM No.292/77.

P.N.RAVINDRAN, JUDGE

vps