Kerala High Court
Shibu vs State Of Kerala on 13 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24411 of 2008(F)
1. SHIBU, S/O. MUHAMMED KASIM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CHIEF ENGINEER, LOCAL SELF GOVERNMENT
3. ASSISTANT EXECUTIVE ENGINEER,
4. EDAMALLACKAL GRAMA PANCHAYATH,
5. NAJEEB.A, KULATHUR PUTHEN VEEDU,
For Petitioner :SRI.R.S.KALKURA
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/08/2008
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C).24411/2008
--------------------
Dated this the13th day of August, 2008
JUDGMENT
The learned counsel for the petitioner seeks
permission to withdraw the writ petition with liberty to file
a fresh writ petition in respect of the same subject matter.
Leave granted as prayed for and the writ petition is
dismissed as withdrawn reserving liberty with the
petitioner to file a fresh writ petition in relation to the
same subject matter.
P.N.RAVINDRAN,
Judge
mrcs