High Court Kerala High Court

The State Of Kerala Rep. By The vs H.P. Bhaskar Hegde on 9 February, 2010

Kerala High Court
The State Of Kerala Rep. By The vs H.P. Bhaskar Hegde on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1043 of 2005(E)


1. THE STATE OF KERALA REP. BY THE
                      ...  Petitioner
2. THE COMMISSIONER, LAND REVENUE,
3. THE DISTRICT COLLECTOR, KASARAGOD.

                        Vs



1. H.P. BHASKAR HEGDE, RETIRED SPECIAL
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.KODOTH SREEDHARAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/02/2010

 O R D E R
         K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
            --------------------------------------------------------------
                           W.A.No. 1043 of 2005
                           --------------------------------
              Dated this the 9th day of February, 2010.

                                  JUDGMENT

Balakrishnan Nair, J.

The learned counsel appearing for the respondent submitted

that the respondent has been acquitted. In view of the above

position, the writ appeal is dismissed as infructuous. It is made clear

that the judgment of the learned Single Judge will not bind the

appellant as a precedent.

K.BALAKRISHNAN NAIR

Judge

P.N.RAVINDRAN
Judge

vps

W.A. No. of 200
2