IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34922 of 2009(I)
1. N.SUBRAMONIAM,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. DISTRICT SUPPLY OFFICER,
3. CITY RATIONING OFFICER,
4. K.S.SAJI,
5. SHEEBA JAMESON,
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :04/12/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 34922 OF 2009
--------------------------
Dated this the 4thday of December, 2009
J U D G M E N T
Sri. K.I.Mayankutty Mather, the learned counsel appearing for
the petitioner seeks permission to withdraw this writ petition
reserving liberty with the petitioner to file a fresh writ petition in
relation to the same subject matter. He submits that certain
mistakes have occurred in the statement of facts and that the
petitioner is desirous of withdrawing this writ petition in order to file
a fresh writ petition.
In the light of the said submission, this writ petition is
dismissed as withdrawn, reserving liberty with the petitioner to file a
fresh writ petition in relation to the same subject matter.
P.N.RAVINDRAN, JUDGE
vps