Kerala High Court
N.K. Abdulla vs The Malappuram Municipality on 26 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24010 of 2008(G)
1. N.K. ABDULLA, AGED 45 YEARS,
... Petitioner
Vs
1. THE MALAPPURAM MUNICIPALITY, REPRESENTED
... Respondent
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/08/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 24010 OF 2008 G
= = =
Dated this the 26th day of August 2008
J U D G M E N T
Counsel for the petitioner seeks to withdraw the writ petition
with liberty to file a fresh application to the Municipality. Leave
granted. Writ petition is dismissed as withdrawn without prejudice
to the contentions.
ANTONY DOMINIC
JUDGE
jan/-