2008 INSC 1642 SUPREME COURT OF INDIA Balaji House&Land Owners Wel.Asson. Vs. Government of A.P. C.A.No.2431 of 2002 (Tarun Chatterjee and Aftab Alam JJ.) 31.07.2008 ORDER 1. Learned senior counsel appearing on behalf of the appellants submits, on instruction, that he does not want to proceed with the matter and seeks permission to withdraw the same to seek other alternative remedy, if there be any. Permission is granted. The appeal is accordingly dismissed as withdrawn. 2. Interim order, if any, shall stand vacated. 1 SpotLaw