IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23252 of 2008(R)
1. MR.ROY KURIEN
... Petitioner
Vs
1. THE GEOLOGIST
... Respondent
2. THE DISTRICT DEVELOPMENT COMMITTEE
For Petitioner :SRI.JOBI JOSE KONDODY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/09/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).23252 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of September, 2008
JUDGMENT
Mr. Jobi Jose Kondody, learned counsel
for the petitioner, submits that on account of
subsequent events, by way of grant lease in favour
of the petitioner, it is unnecessary for the
petitioner to prosecute the writ petition
challenging the correctness of Ext.P1. The
submission is recorded and the writ petition is
dismissed as withdrawn.
Sd/-
(V.GIRI)
JUDGE.
sk/-
//true copy//
P.S. To Judge