Kerala High Court
Rajesh Kumar vs State Of Kerala on 4 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34311 of 2006(I)
1. RAJESH KUMAR, S/O.CHELLAPPAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEPUTY COMMISSIONER,
3. THE GENERAL MANAGER,
4. THE SALES TAX OFFICER,
5. THE TAHSILDAR (RR),
6. THE VILLAGE OFFICER,
For Petitioner :SRI.K.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :04/01/2007
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 34311 OF 2006
```````````````````````````
Dated this the 4th day of January, 2007
J U D G M E N T
It is submitted that what is challenged in this writ petition is
only Exhibit P9. But subsequently revenue recovery notice has
been issued which however could not be produced and
challenged in this writ petition. Petitioner seeks to withdraw this
writ petition with liberty to file fresh writ petition.
Writ petition is dismissed as withdrawn.
P.R.RAMAN, JUDGE
Rp