Kerala High Court
Tellicherry Social Service … vs The Tellicherry Municipality on 1 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34189 of 2008(T)
1. TELLICHERRY SOCIAL SERVICE SOCIETY
... Petitioner
Vs
1. THE TELLICHERRY MUNICIPALITY,
... Respondent
2. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/12/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.34189 OF 2008
----------------------------------------
Dated this the 1st day of December, 2008
JUDGMENT
Learned counsel for the petitioner seeks permission to
withdraw the writ petition without prejudice to the right of the
petitioner to file a fresh writ petition on the same cause of action
including a challenge against the earlier order of the Municipality
also.
Permission is granted and the writ petition is dismissed as
withdrawn with the above liberty.
S. SIRI JAGAN, JUDGE
Acd