High Court Kerala High Court

P.N.Chandrasekharan Nair vs State Of Kerala on 3 October, 2008

Kerala High Court
P.N.Chandrasekharan Nair vs State Of Kerala on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29168 of 2008(V)


1. P.N.CHANDRASEKHARAN NAIR,
                      ...  Petitioner
2. N.SURESH, SWATHY STORES,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KOTTAYAM MUNICIPALITY, REP. BY ITS

                For Petitioner  :SRI.AJAYA KUMAR. G

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/10/2008

 O R D E R
                          S.SIRI JAGAN, J.

                    ==================

                    W.P(C).No.29168 of 2008

                    ==================

              Dated this the 3rd day of October, 2008

                          J U D G M E N T

Learned counsel for the petitioners submits that since that

part of the building which has been required for widening of the

road has been demolished, the petitioners may be permitted to

withdraw this writ petition without prejudice to the right of the

petitioners to seek other remedies. Permission is granted and the

writ petition is dismissed as withdrawn with the above liberty.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE


            ///True copy///




                                 P.A. to Judge

2