IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1750 of 2008()
1. P.U.JAMES, 30/302 A, POONITHURA,
... Petitioner
Vs
1. THE SECRETARY, CORPORATION OF COCHIN,
... Respondent
2. THE REVENUE OFFICER, CORPORATION OF
3. THKE CHAIRMAN, TAXATION & FINANCE
For Petitioner :SMT.S.K.DEVI
For Respondent :SRI.S.RAMESH BABU, SC.COCHIN CORPN.
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :05/11/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-----------------------------------------------------
W.A.No.1750 of 2008
----------------------------------------------
Dated, this the 5th day of November, 2008
JUDGMENT
H.L.Dattu, C.J.
This writ appeal is directed against the orders passed by the
learned Single Judge in O.P.No.9262/1999 dated 22.2.2008.
2. After arguing the matter for quite some time,
Smt.S.K.Devi, learned counsel appearing for the appellant seeks
permission of the Court to withdraw the writ appeal with liberty to seek
appropriate reliefs from the learned Single Judge.
3. Permission sought for is granted and the writ appeal is
disposed of as withdrawn, in the above terms.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS