High Court Kerala High Court

Suresh Cherian vs District Collector on 15 February, 2010

Kerala High Court
Suresh Cherian vs District Collector on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2033 of 2010(D)


1. SURESH CHERIAN, S/O.ELIATTEL CHERIAN,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,

3. DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.S.VINOD BHAT

                For Respondent  :SRI.K.V.SABU

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :15/02/2010

 O R D E R
                             K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
                 - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C).No. 2033 of 2010
                 - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 15th day of February, 2010

                                JUDGMENT

Joseph, J.

This Writ Petition is filed against an interlocutory order passed

by the District Collector, Ernakulam. Today when the matter came up,

it is submitted by the learned Government Pleader that the District

Collector has made the order absolute. In the light of the said

submission, we do not see any reason to permit the petitioner to pursue

with this Writ Petition, which is closed without prejudice to the rights

of the petitioner to challenge the final order, which shall be

communicated to the petitioner at the earliest.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm