IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30333 of 2006(J)
1. P.T.MATHEW, S/O.THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE ASSISTANT EXCISE COMMISSIONER,
3. THE DISTRICT COLLECTOR, KOTTAYAM.
4. TAHSILDAR, REVENUE RECOVERY, PALA.
5. TOMY, S/O.THOMAS, PLATHOTTATHIL HOUSE,
For Petitioner :SRI.K.JAGADEESCHANDRAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/09/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-------------------------------------------------------------
W.P.(C) NO. 30333 OF 2006
-------------------------------------------------------------
Dated this the 25th September, 2008
JUDGMENT
Kurian Joseph, J.
Learned counsel for the petitioner seeks permission to withdraw
the Writ Petition. It is also seen that the petitioner has filed A.S.No.696
of 1998 and the same is pending before this Court.Permission is
granted. The Writ Petition is dismissed as withdrawn without prejudice
to the liberty to the petitioner to move this Court afresh incorporating the
intervening developments.
(KURIAN JOSEPH)
Judge
(K.T.SANKARAN)
Judge
ahz/