Kerala High Court
Thankamma vs State Of Kerala on 5 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25581 of 2009(P)
1. THANKAMMA, W/O.PAPPU. AGED 65 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE DIRECTOR OF MINING & GEOLOGY
3. THE JOINT CHIEF CONTROLLER OF EXPLOSIVES
4. REVENUE DIVISIONAL OFFICER, FORT KOCHI
5. DISTRICT COLLECTOR, ERNAKULAM
6. PARAKKADAVU PANCHAYATH
7. SUBRAN, AGED ABOUT 40 YEARS
8. KUNJAPPAN,AGED ABOUT 55 YEARS
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SRI.S.GOPINATHAN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :05/11/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No. 25581 of 2009 – P
—————————————-
Dated 5th November, 2009
Judgment
In the light of the memo dated 27.10.2009 filed by
the learned counsel appearing for the petitioner, this writ
petition is dismissed as not pressed.
P.N.RAVINDRAN
Judge
vaa
W.P.(C) No./2009 2