Kerala High Court
P.T.Manuel vs Vadakkekara Grama Panchayat on 1 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32138 of 2010(N)
1. P.T.MANUEL, S/O.THOMMAN, AGED 61 YEARS,
... Petitioner
2. P.T.JOSEPH, S/O.THOMMAN, AGED 61 YEARS,
3. JOHNSON, S/O.THOMMAN, AGED 61 YEARS,
Vs
1. VADAKKEKARA GRAMA PANCHAYAT,
... Respondent
2. UNION OF INDIA, REPRESENTED BY ITS
3. STATE OF KERALA, REPRESENTED BY ITS
4. KERALA COASTAL ZONE MANAGEMENT
For Petitioner :SRI.VIVEK VARGHESE P.J.
For Respondent :SRI.S.RAMESH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :01/02/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.32138 of 2010
----------------------------------------
Dated 1st February, 2011
JUDGMENT
A memo has been filed in this writ petition seeking permission
to withdraw the writ petition with liberty to move afresh if any dispute
arises in future regarding the subject matter. In the light of the said
memo this writ petition is dismissed as withdrawn with the aforesaid
liberty.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S to Judge