High Court Kerala High Court

S.F.O. Technologies (P) Ltd vs State Of Kerala on 4 June, 2008

Kerala High Court
S.F.O. Technologies (P) Ltd vs State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31295 of 2007(A)


1. S.F.O. TECHNOLOGIES (P) LTD
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. DISTRICT COLLECTOR, IDUKKI.

3. HARRISONS MALAYALAM LTD., HAVING

4. SUB REGISTRAR, KARIKODE, KODIKULAM.

5. TALUK LAND BOARD, VYTHIRI.

                For Petitioner  :SMT.SHAHNA KARTHIKEYAN

                For Respondent  :SRI.A.M.SHAFFIQUE (SR.)

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/06/2008

 O R D E R

S. SIRI JAGAN, J.

—————————————

I.A.NO.6581/08 &
W.P.(C)No.31295 OF 2007

—————————————-
Dated this the 4th day of June, 2008

JUDGMENT

By this I.A., the petitioner seeks permission to withdraw the

writ petition. The I.A. is allowed.

Permission is granted and the writ petition is dismissed as

withdrawn.

S. SIRI JAGAN, JUDGE

Acd