High Court Kerala High Court

V.Asokan vs Valiyambra Raveendran on 22 October, 2009

Kerala High Court
V.Asokan vs Valiyambra Raveendran on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29781 of 2009(O)


1. V.ASOKAN, AGED 40 YEARS, S/O.MADHAVI,
                      ...  Petitioner

                        Vs



1. VALIYAMBRA RAVEENDRAN, AGED 47 YEARS,
                       ...       Respondent

2. VELIYAMBRA PRAKASHAN, AGED 38 YEARS,

3. VELIYAMBRA PURUSHOTHAMAN,

4. THE KANNUR MUNICIPALITY,

                For Petitioner  :SRI.P.SHRIHARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :22/10/2009

 O R D E R
                   S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.29781 of 2009
               - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 22nd October, 2009

                                JUDGMENT

Learned counsel for the petitioner seeks permission to withdraw

the writ petition with liberty to take recourse to other remedies as

provided by law. Permission granted, and the writ petition is

dismissed as withdrawn reserving the right of the petitioner to take

appropriate remedies, if any, before the appropriate forum as

provided by law.

srd                             S.S. SATHEESACHANDRAN, JUDGE