High Court Kerala High Court

Veega Holidays & Parks Pvt.Ltd vs Kunnathunad Grama Panchayath on 18 March, 2009

Kerala High Court
Veega Holidays & Parks Pvt.Ltd vs Kunnathunad Grama Panchayath on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 11314 of 2003(V)


1. VEEGA HOLIDAYS & PARKS PVT.LTD.,
                      ...  Petitioner

                        Vs



1. KUNNATHUNAD GRAMA PANCHAYATH,
                       ...       Respondent

2. STATE OF KERALA,

3. DY.DIRECTOR OF PANCHAYATS,

                For Petitioner  :SRI.CHACKO GEORGE (SR.)

                For Respondent  :SRI.N.SUKUMARAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/03/2009

 O R D E R
                           S.SIRI JAGAN, J.

                     ==================

                       O.P.No. 11314 of 2003

                     ==================

               Dated this the 18th day of March, 2009

                           J U D G M E N T

Learned counsel for the petitioner submits that this original

petition has become infructuous. Accordingly, this original petition is

dismissed as infructuous.

Sd/-

sdk+ S.SIRI JAGAN, JUDGE

///True copy///

P.A. to Judge

S.SIRI JAGAN, J.

==================

O.P.No. 11314 of 2003-V

==================

J U D G M E N T

18th March, 2009