IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27187 of 2010(W)
1. M/S.IDEA CELLULAR LTD.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. MR.E.K.BABU, AJITHA BHAVAN,
4. VATTIYOORKAVU GRAMA PANCHAYAT
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI.J.HARIKUMAR
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :24/09/2010
O R D E R
K.M.JOSEPH & M.C. HARI RANI,JJ
==============================
W.P.(C) No. 27187 OF 2010
============================
Dated this the 24th day of September 2010
JUDGMENT
K.M. Joseph, J.
The petitioner seeks permission to withdraw the writ
petition. The learned counsel for the 3rd respondent brings to our
notice that Ext.R3(a) is a writ petition filed by the petitioner in
this case. Therein it is pointed out that the petitioner’s case was
that it has completed the construction of the telecommunication
tower and the tower is functioning from 24/3/2008. The prayer
in the writ petition reads as follows:
” issue a writ in the nature of mandamus or any
other appropriate writ, order or direction
commanding the 2nd respondent to provide effective
and adequate police protection to the petitioners’
workers for constructing the telecommunication
tower without any obstruction from 3rd respondent
and his henchmen.”
2. The learned counsel for the petitioner would attempt to
submit that the actual relief sought for in this writ petition is to
WPC.27187/2010 -2-
provide protection for installation of an additional equipment.
But that does not appear to be the prayer in this writ petition.
The petitioner can be permitted to withdraw this writ petition
only on payment of some costs. The request for dismissal as
withdrawn is allowed subject to the condition that the petitioner
pays a sum of Rs.2,000/-to the learned counsel for the 3rd
respondent within a period of one week. The dismissal is
subject to the condition being fulfilled by the petitioner.
Sd/-
K.M. JOSEPH, JUDGE
Sd/-
M.C. HARI RANI,JUDGE
ks.
TRUE COPY
P.S. TO JUDGE
WPC.27187/2010 -3-