High Court Kerala High Court

P.K.Shivaprasad vs The State Of Kerala on 25 March, 2010

Kerala High Court
P.K.Shivaprasad vs The State Of Kerala on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 493 of 2010()


1. P.K.SHIVAPRASAD,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SECRETARY,

3. THE DIRECTOR OF MUNICIPALITIES,

4. THE SECRETARY,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/03/2010

 O R D E R
         K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
               ----------------------------------------------
                      W.A. No.493 of 2010
               ----------------------------------------------
                     Dated 25th March, 2010.

                           J U D G M E N T

Balakrishnan Nair, J.

The Writ Petition was dismissed by the learned Single

Judge, for the reason that there were not sufficient pleadings,

justifying the grant of reliefs sought. In view of the above

position, the learned counsel for the appellant submitted that he

may be permitted to withdraw the Writ Petition itself, so that he

can file a fresh Writ Petition, with proper pleadings. The said

prayer is allowed. The judgment under appeal is set aside and

the Writ Petition is dismissed as withdrawn.

The Writ Appeal is disposed of as above.

K.BALAKRISHNAN NAIR, JUDGE.

P.N.RAVINDRAN, JUDGE.

tgs

K.BALAKRISHNAN NAIR &

P.N.RAVINDRAN, JJ.

———————————————-

W.A. No.493 of 2010

———————————————-

J U D G M E N T

Dated 25th March, 2010.