High Court Kerala High Court

Paarukutty vs The Taluk Land Board on 11 June, 2010

Kerala High Court
Paarukutty vs The Taluk Land Board on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4854 of 2010(F)


1. PAARUKUTTY, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. THE TALUK LAND BOARD,
                       ...       Respondent

2. THE SUB REGISTRAR,

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
                   ------------------------------
                   W.P.(C) No.4854 OF 2010
                  -------------------------------
             Dated this the 11th day of JUNE, 2010


                        J U D G M E N T

The learned counsel for the petitioner submits that since the

petitioner has filed W.P.(C)No.18194/2010 after incorporating

certain mistakes in respect of the subject matter in this writ

petition, the petitioner may be permitted to withdraw this writ

petition without prejudice to the right of the petitioner to

prosecute W.P.(C)No.18194/2010.

The petitioner is permitted to withdraw this writ petition

without prejudice to the right of the petitioner to prosecute W.P.

(c)No.18194/2010. The writ petition is dismissed as withdrawn

with the above liberty.

S. SIRI JAGAN, JUDGE

acd