High Court Kerala High Court

V.S.Kuruvila vs State Of Kerala Represented By … on 13 March, 2008

Kerala High Court
V.S.Kuruvila vs State Of Kerala Represented By … on 13 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8312 of 2007(M)


1. V.S.KURUVILA,VAZHAYIL HOUSE,
                      ...  Petitioner
2. V.S.THOMAS,VAZHAYIL HOUSE,
3. V.S.JOSE,VAZHAYIL HOUSE,
4. K.T.KUNHAMBU NAIR,KODITHU PADINJARE

                        Vs



1. STATE OF KERALA REPRESENTED BY CHIEF
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

3. THE PRINCIPAL CHIEF CONSERVATOR OF

4. THE DIVISIONAL FOREST OFFICER,KANNUR.

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/03/2008

 O R D E R

ANTONY DOMINIC, J.

————————————

W.P.(C) 8312 of 2007

————————————-

Dated: March 13, 2008

JUDGMENT

Learned counsel appearing for the petitioner submits that

he does not press for the reliefs sought for in the writ petition.

Taking note of the statement made by the learned counsel, the writ

petition is dismissed as not pressed.

ANTONY DOMINIC, JUDGE

mt/-