High Court Kerala High Court

State Of Kerala vs P.Chandrabhanu Panicker on 27 May, 2010

Kerala High Court
State Of Kerala vs P.Chandrabhanu Panicker on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 200 of 2010(P)


1. STATE OF KERALA, REPRESENTED BY ITS
                      ...  Petitioner
2. THE DIVISIONAL FOREST OFFICER,

                        Vs



1. P.CHANDRABHANU PANICKER, MANALIVILAKOM
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.K.SURESH KUMAR

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :27/05/2010

 O R D E R
                        P.N.RAVINDRAN, J.
                      ----------------------------
                       R.P.No.200 of 2010 in
                     W.P.(C)No.20382 of 2009
                      ----------------------------
                        Dated 27th May, 2010

                                ORDER

Heard the learned counsel on both sides. Sri.P.K.Suresh

Kumar, learned counsel for the respondent/writ petitioner submitted

that without prejudice to the petitioner’s contentions the interim

order directing payment of DCRG after withholding the sum of

Rs.55,430/- may be recalled for the reason that the pendency of the

review petition has led to delay in the disposal of the writ petition. In

such circumstances, without going into the rival contentions, I allow

this review petition and recall the interim order passed on 10.8.2009

directing payment of DCRG.

Post the writ petition as per roster on 31.5.2010.

P.N.RAVINDRAN
Judge

TKS