IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 14042 of 1998(Y)
1. PALAN KUTTAPPAN
... Petitioner
Vs
1. DIST.COLLECTOR,IDUKKI
... Respondent
For Petitioner :SRI.S.ANANTHASUBRAMANIAN
For Respondent :ADDL.ADVOCATE GENERAL
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/08/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
O.P.Nos.14042 & 16117 of 1998
------------------------------------------
Dated, this the 7th day of August, 2007
JUDGMENT
K.T.Sankaran, J.
After arguing the matter for quite some time, learned counsel
appearing for the petitioners, seeks permission of this Court to withdraw the
original petitions with liberty to the petitioners to pursue their appropriate
remedies available under law. Permission sought for is granted and the original
petitions are disposed of as withdrawn.
Consequently, C.M.P.Nos.24744 and 28687 of 1998 are also
dismissed.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns