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/-