Kerala High Court
Mariyal Krishnan Nair vs Secretary To Govt. on 8 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 26766 of 2002(J)
1. MARIYAL KRISHNAN NAIR, PRESIDENT
... Petitioner
Vs
1. SECRETARY TO GOVT., REVENUE DEPARTMENT,
... Respondent
2. THE SECRETARY, LAND BOARD OF
3. THE DISTRICT COLLECTOR, IDUKKY DISTRICT,
4. TATA TEA LTD., MUNNAR, IDUKKY
For Petitioner :SRI.K.REGHU KOTTAPPURAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/09/2009
O R D E R
S.SIRI JAGAN, J.
==================
O.P.No. 26766 of 2002
==================
Dated this the 8th day of September, 2009
J U D G M E N T
After arguing for some time, the learned counsel for the
petitioner seeks permission to withdraw this original petition without
prejudice to the right of the individual merchants, settlers and others
to file writ petition for the relief prayed for in this original petition.
Permission is granted and the original petition is dismissed as
withdrawn with the above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2
S.SIRI JAGAN, J.
==================
O.P.No. 26766 of 2002-J
==================
J U D G M E N T
8th September, 2009