Kerala High Court
Roshny Mohan vs Deputy Tahsildar(Rr) on 12 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4686 of 2009(G)
1. ROSHNY MOHAN, 16F, LINK HEIGHTS,
... Petitioner
Vs
1. DEPUTY TAHSILDAR(RR), KANAYANNUR TALUK,
... Respondent
2. M/S.BHARAT SANCHAR NIGAM LTD.,
For Petitioner :SRI.N.J.MATHEWS
For Respondent :SRI.MATHEWS K.PHILIP,SC, BSNL
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 4686 OF 2009 G
--------------------------------------
Dated this the 12th March, 2009
JUDGMENT
Learned counsel for the petitioner seeks permission to
withdraw the Writ Petition with liberty to file a fresh Writ
Petition. Permission is granted and the Writ Petition is
dismissed as withdrawn with liberty to the petitioner to file a
fresh Writ Petition.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge