Kerala High Court
Moosa Haji vs Malappuram Municipality … on 16 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13242 of 2009(A)
1. MOOSA HAJI,KARIMPANAKKA HOUSE,
... Petitioner
2. THOTTOLI ABDUL AZIZ,AGED 47 YEARS,
3. MUHAMMADALI MUSALIYAR,KARIMPANAKKAL
Vs
1. MALAPPURAM MUNICIPALITY REPRESENTED BY
... Respondent
2. SECRETARY,MALAPPURAM MUNICIPALITY.
3. REGIONAL TRANSPORT AUTHORITY,
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent :SRI.ABDUL MAJEED.N
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/06/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.13242 OF 2009
-------------------------------------------
Dated this the 16th day of June, 2009
JUDGMENT
Learned counsel for the petitioners states that after the
institution of this writ petition, the Municipal Authorities has
decided to re-locate its proposal regarding the bus shelter and
that this writ petition may, therefore, be dismissed leaving open
all contentions and without prejudice to institution of fresh writ
petition. These submissions are recorded and accepted and the
writ petition is dismissed as withdrawn without prejudice.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.16/6.