IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10407 of 2009(U)
1. R.CHANDRASEKHARAN PILLAI,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE TAHSILDAR,
3. VILLAGE OFFICER,
4. THE STATE OF KERALA,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/06/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 10407 OF 2009
.........................................................................
Dated this the 5th June, 2009
J U D G M E N T
The learned Government Pleader appearing on behalf of the
respondents submits that Ext.P5 preferred by the petitioner has
already been considered and appropriate orders have been
passed vide order dated 03.04.2009. In the said circumstances,
the learned counsel for the petitioner seeks permission of this
Court to withdraw the Writ Petition without prejudice to the
rights of the petitioner to challenge the concerned order in the
due course.
2. Permission sought for is granted.
The Writ Petition is dismissed as withdrawn.
P.R. RAMACHANDRA MENON,
JUDGE.
lk