Kerala High Court
T.K.Sasidharan vs The State Of Kerala on 14 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36421 of 2004(J)
1. T.K.SASIDHARAN, S/O.KESAVAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DIRECTOR OF URBAN AFFAIRS,
3. THE ALUVA MUNICIPALITY, REP. BY ITS
4. THE KALAMASSERY MUNICIPALITY,
5. THE KUNNAMKULAM MUNICIPALITY, REP.
6. THE KOCHI CORPORATION, REP. BY ITS
For Petitioner :SRI.T.K.SASIDHARAN(PARTY IN PERSON)
For Respondent :SRI.P.K.BABU, SC, COCHIN CORPN.
The Hon'ble MR. Justice V.GIRI
Dated :14/02/2008
O R D E R
V.GIRI, J.
————————–
W.P.(C)No.36421 OF 2004
—————————–
DATED THIS THE 14TH DAY OF FEBRUARY, 2008
J U D G M E N T
Petitioner appears in person and seeks permission to
withdraw the writ petition. Permission granted.
Writ petition is dismissed as withdrawn.
V.GIRI, JUDGE.
dsn