IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5963 of 2009(S)
1. THIRUVANAQNTHAPURAM CITIZENS,
... Petitioner
Vs
1. A.V. JOSE, ALUKKAS JEWELLERY, FORT,
... Respondent
2. CORPORATION OF THIRUVANANTHAPURAM,
3. TRIBUNAL FOR LOCAL SELF GOVERNMENT
For Petitioner :SRI.M.RAJASEKHARAN NAYAR
For Respondent :SRI.N.NANDAKUMARA MENON (SR.)
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :23/09/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 5963 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of September, 2009
JUDGMENT
Basheer, J.
After arguing the case for some time learned counsel for
the petitioner seeks permission to withdraw the Writ Petition
with liberty to pursue the matter at a later stage, if situation
so warrants. Permission is granted and the writ petition is
dismissed as withdrawn in the above terms.
The order dated September 15, 2009 shall form part of
this judgment.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-