Kerala High Court
P.B.Aboobacker vs State Of Kerala on 7 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 9569 of 2000(L)
1. P.B.ABOOBACKER
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.K.DAMODARAN (SR.)
For Respondent :SMT.I SHEELADEVI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/10/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
O.P. No. 9569 of 2000
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 7th October, 2008.
J U D G M E N T
After arguing for some time, learned counsel for the petitioners
seeks permission to withdraw this original petition without prejudice
to the right of the petitioners to take all their contentions regarding
entitlement for assignment of land in the proceedings that may be
initiated by the 4th respondent in accordance with the order of remand
in Ext. P25.
Permission is granted and the original petition is dismissed as
withdrawn with the above liberty.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.