High Court Kerala High Court

Vishnu G.Nair vs The Superintendent Of Police on 6 July, 2010

Kerala High Court
Vishnu G.Nair vs The Superintendent Of Police on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20737 of 2010(N)


1. VISHNU G.NAIR, S/O.GANGADHARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, COLLECTORATE,

3. THE TAHASILDAR, TALUK OFFICE,

4. THE SENIOR GEOLOGIST, MINING AND

5. THE COMMERCIAL TAX OFFICER, PUNALUR,

6. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/07/2010

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 20737 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 6th day of July, 2010.

                           J U D G M E N T

After arguing for some time, learned counsel for the petitioner

seeks permission to withdraw the writ petition without prejudice to

the right of the petitioner to approach the authorities under the Act.

Permission is granted and the writ petition is dismissed as withdrawn

with the above liberty.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.