Kerala High Court
Baiju vs State Of Kerala on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3349 of 2007(W)
1. BAIJU, S/O. SATHYAPALAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE ASSISTANT TAHSILDAR,
4. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 3349 OF 2007
---------------------------------------
Dated this the 27th day of June, 2008.
J U D G M E N T
In the matter of implementation of the provisions of sand
mining, in view of the Division Bench decisions of this Court in
Abdul Samad vs. State of Kerala (2007(4)KLT 473) and
Moosakoya vs. State of Kerala (2008(1)KLT 538), nothing
survives in this writ petition. It is accordingly dismissed.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 3349 OF 2007
J U D G M E N T
27.06.2008