High Court Kerala High Court

Basith.C vs The State Of Kerala on 22 July, 2010

Kerala High Court
Basith.C vs The State Of Kerala on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1085 of 2010()


1. BASITH.C, S/O.MUHAMMED KOYA
                      ...  Petitioner
2. M.GOPI, S/O.KUNJIKANDAN
3. K.P.CHANDRASEKHARAN NAIR
4. K.M.BABY GIRIJA,
5. MAMOOKOYA V.K., S/O.LATE ALAVI
6. KATHEESSAKKUTTY V.K, D/O.LATE KUTTIRAYIN
7. MYMOONATH V.K, D/O.LATE KUTTIRAYIN
8. ASHRAF, S/O.MUHAMMED KOYA
9. PRABHAKARAN

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

2. THE LAND REVENUE COMMISSIONER

3. THE DISTRICT COLLECTOR, KOZHIKODE

4. THE SPECIAL TAHSILDAR

5. THE VILLAGE OFFICER

6. THE KERALA INDUSTRIAL INFRASTRUCTURE

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/07/2010

 O R D E R
          J.Chelameswar, CJ. & P.N.Ravindran, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.A.No. 1085 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 22nd day of July, 2010

                             JUDGMENT

J.Chelameswar, CJ.

None appears for the appellants when the matter was called

today. It appears that the writ appeal was admitted on

28.06.2010. The process was not filed with the registry, as

appeared from the note of the registry dated 20.07.2010. In the

circumstances the writ appeal stands dismissed.

J.Chelameswar,
Chief Justice.

P.N.Ravindran,
Judge.

ttb