IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33055 of 2007(I)
1. MERLIZ LOGISTICS (P) LTD.,
... Petitioner
Vs
1. THE UNION OF INDIA, REPRESENTED BY
... Respondent
2. THE CHIEF COMMISSIONER OF CUSTOMS,
3. THE COMMISSIONER OF CUSTOMS,
4. THE ASST. COMMISSIONER OF CUSTOMS (I&B),
For Petitioner :SRI.A.M.SHAFFIQUE (SR.)
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.33005 of 2007 (I)
=======================
Dated this the 21st day of January, 2008
JUDGMENT
It is submitted by the counsel for the petitioner that
subsequent to filing of the writ petition the 2nd respondent has
reconsidered the matter and passed a fresh order. Petitioner
seeks the permission to withdraw this writ petition without
prejudice to the right of the petitioner to challenge that order.
Accordingly, without prejudice to challenge the orders passed
subsequently to the filing, this writ petition is dismissed as
withdrawn.
S.SIRI JAGAN,
JUDGE
jp