High Court Kerala High Court

M.Jamaludeen vs Rahim on 20 June, 2008

Kerala High Court
M.Jamaludeen vs Rahim on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30166 of 2004(N)


1. M.JAMALUDEEN,
                      ...  Petitioner

                        Vs



1. RAHIM, PADINJATTEKKARA,
                       ...       Respondent

2. BADARUDDEEN, ADUMPUVILA THEKKU,

3. KABEER, ADUMPUVILA THEKKETHIL,

4. BABU, ANJU BHAVAN,

5. THE DISTRICT COLLECTOR, ALAPPUZHA.

6. SUB DIVISIONAL MAGISTRATE, CHENGANNUR.

7. THE THAHSILDAR, MAVELIKKARA.

8. DEPUTY SUPERINTENDENT OF POLICE,

9. THE CIRCLE INSPECTOR OF POLICE,

10. DISTRICT OFFICER,

11. THE SECRETARY,

                For Petitioner  :SRI.S.GOPAKUMARAN NAIR (SR.)

                For Respondent  :SRI.G.SUDHEER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.30166 of 2004
               ----------------------------------------------
                     Dated 20th June, 2008.

                           J U D G M E N T

In the matter of alleged illegal mining of laterite

soil, there is already an interim order dated 19.10.2004. The writ

petition is hence disposed of in terms of the said interim order.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.30166 of 2004

———————————————-

J U D G M E N T

Dated 20th June, 2008.