IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13106 of 2008(I)
1. SAKTHIDHARA SAHAYA SANGHAM, REGISTRATION
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. MULAVUKAD GRAMA PANCHAYATH,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :SRI.K.G.SARATHKUMAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/05/2008
O R D E R
P.N.RAVINDRAN,J.
-------------------------
W.P ( C) No.13106 of 2008
--------------------------
Dated this the 13th May, 2008
J U D G M E N T
Sri.K.G.Sharat Kumar, learned counsel appearing for the
2nd respondent submits that the fishing right in Nadathodu has
been assigned to the petitioner for the period from 15.4.2008 to
14.11.2008 for an amount of Rs.1 lakh and therefore the writ
petition has become infructuous. The said submission is
recorded and the writ petition is dismissed as infructuous.
(P.N.RAVINDRAN, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
Common issues are raised for
consideration in all these writ
petitions. Reference is made to
the facts in Writ Petition
No.4562/2008 for the sake of
convenience.