High Court Kerala High Court

Green Action Force vs State Of Kerala Represented By on 5 November, 2009

Kerala High Court
Green Action Force vs State Of Kerala Represented By on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31533 of 2009(S)


1. GREEN ACTION FORCE, OFFICE AT 17/330
                      ...  Petitioner
2. SUJESH.K.R., S/O. RAMAKRISHNAN

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. SECRETARY TO GOVERNMENT, AGRICULTURAL

3. THE DISTRICT COLLECTOR ERNAKULAM.

4. REVENUE DIVISIONAL OFFICER, FORT KOCHI.

5. ELOOR GRAMA PANCHAYAT REPRESENTED

6. M/S. CHAKIAT AGENCIES LTD., & CHAKIAT

                For Petitioner  :SRI.C.K.PAVITHRAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :05/11/2009

 O R D E R
         S.R. Bannurmath, C.J. &              A.K. Basheer, J.

       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C) No. 31533 OF 2009
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 5th day of November, 2009

                              JUDGMENT

Basheer, J.

After arguing the case for some time, learned counsel for

the petitioners seeks permission to withdraw the Writ petition

with liberty to take up the matter before the appropriate

authorities, in accordance with law. Permission is granted and

the Writ Petition is dismissed as withdrawn in the above terms.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb