Kerala High Court
Issac vs The State Of Kerala on 30 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28313 of 2008(U)
1. ISSAC, POOKKOTTIL HOUSE, KALAMPOOR,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. VILLAGE OFFICER, ENANALLOOR VILLAGE
4. MATHEW VARKEY, POOKKOTTIL HOUSE,
For Petitioner :SRI.AJEESH S.BRITE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/09/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(c) No.28313 of 2008-U
-------------------------------------------------
Dated this the 30th day of September, 2008
JUDGMENT
The report of the Sub Divisional Magistrate shows that
M.C.No.60/06 has already been disposed of. In these
circumstances, the petitioner does not press for any further
relief in this writ petition. This writ petition is accordingly
dismissed without any fetter on the right of the petitioner to
challenge the order passed in M.C.No.60/06.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge