High Court Kerala High Court

Sherly M. vs The Tahsildar on 4 August, 2008

Kerala High Court
Sherly M. vs The Tahsildar on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17932 of 2008(I)


1. SHERLY M., D/O.MICHAEL, KUNNATHU
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, TALUK OFFICER, KOLLAM.
                       ...       Respondent

2. THE VILLAGE OFFICER, KUNDARA VILLAGE

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/08/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.17932 OF 2008
              ----------------------------------------
               Dated this the 4th day of August, 2008

                           JUDGMENT

The learned counsel for the petitioner seeks permission to

withdraw the writ petition without prejudice to the right of the

petitioner to challenge further orders passed by the Tahsildar in

respect of her claim for community certificate as ‘Parava –

Christian’.

Permission is granted and the writ petition is dismissed as

withdrawn with the above liberty.

S. SIRI JAGAN, JUDGE

Acd