High Court Kerala High Court

R.Sasidharan vs State Of Kerala on 22 August, 2008

Kerala High Court
R.Sasidharan vs State Of Kerala on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31487 of 2005(W)


1. R.SASIDHARAN, "REVATHY",
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, CIVIL STATION,

3. THE MINING OFFICER,

4. P.VASUDEVAN, KARUMANVILAYIL (KAILAS),

5. VIJAYAMMA, ANJU NIVAS,

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :SRI.K.SASIKUMAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/08/2008

 O R D E R

KURIAN JOSEPH, J.

—————————————

W.P.(C) No.31487 OF 2005

—————————————
Dated this the 22nd day of August, 2008.

J U D G M E N T

Petitioner approached this Court aggrieved by unauthorized

mining. There is already an interim order dated 11.11.2005.

This writ petition is disposed of in terms of the said interim order.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 31487 OF 2005

J U D G M E N T

22.08.2008