High Court Kerala High Court

Noushad P.E vs Deputy Tahasildar on 30 January, 2010

Kerala High Court
Noushad P.E vs Deputy Tahasildar on 30 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3079 of 2010(R)


1. NOUSHAD P.E, AGED 50, S/O.IBRAHIM,
                      ...  Petitioner

                        Vs



1. DEPUTY TAHASILDAR, REVENUE RECOVERY,
                       ...       Respondent

2. MUMTHAS BEEGUM, THEKKETHIL VEETTIL,

                For Petitioner  :SRI.P.A.MOHAMMED SHAH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :30/01/2010

 O R D E R
                           K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                  W.P(C). NO. 3079 OF 2010 R
             ---------------------------------------------------
                Dated this the 30th January, 2010

                              JUDGMENT

K.M. Joseph, J.

Learned counsel for the petitioner seeks permission to

withdraw the Writ Petition with liberty to file a fresh Writ

Petition. Accordingly, the Writ Petition is dismissed as

withdrawn with liberty to the petitioner to file a fresh Writ

Petition.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge