Kerala High Court
R.Santhosh vs State Of Kerala Represented By on 28 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35262 of 2008(W)
1. R.SANTHOSH, KUZHIVILA VEEDU,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE SENIOR TOWN PLANNER(VIGILANCE)
3. THE DIRECTOR OF PANCHAYATS,
4. KOTTARAKKARA GRAMA PANCHAYAT,
5. BABU OOMMEN, ALPHONSA CASHEW INDUSTRIES,
6. M/S.RELIANCE FRESH LTD, CHANDRIKA
For Petitioner :SRI.ASOK M.CHERIAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/11/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No. 35262 of 2002
==================
Dated this the 28th day of November, 2008
J U D G M E N T
After arguing for some time, the learned counsel for the
petitioner seeks permission to withdraw this writ petition without
prejudice to the right of the petitioner to file a public interest
litigation on the same cause of action. Permission is granted and
the writ petition is dismissed as withdrawn.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2