High Court Kerala High Court

Green Hopper Hotels And Resorts … vs Union Of India on 22 September, 2009

Kerala High Court
Green Hopper Hotels And Resorts … vs Union Of India on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12133 of 2009(J)


1. GREEN HOPPER HOTELS AND RESORTS (P)LTD.,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. THE KERALA COASTAL ZONE MANAGEMENT

4. CENTRE FOR EARTH SCIENCE STUDIES (CESS),

5. PALLIPPURAM GRAMA PANCHAYATH

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

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

 Dated :22/09/2009

 O R D E R
                       P.N. RAVINDRAN, J.

              ````````````````````````````````
                    W.P.(C) No. 12133 of 2009 J
             `````````````````````````````````
            Dated this the 22nd day of September, 2009

                          J U D G M E N T

Sri.Santhosh Mathew, the learned counsel appearing for the

petitioner, submits that reserving liberty with the petitioner to challenge

Ext.R3(a) report produced along with the counter affidavit filed on

behalf of respondents 2 and 3, this writ petition may be dismissed as

withdrawn. In the light of the said submission, this writ petition is

dismissed as withdrawn, reserving liberty with the petitioner to file a

fresh writ petition in relation to the same subject matter and also

challenging Ext.R3(a) report submitted by the Sub-Committee on

Recategorisation of Vypeen and Mulavukadu Islands as CRZ IV in the

Coastal Zone Management Plan of the State.

Sd/-

(P.N. RAVINDRAN, JUDGE)

aks

// True Copy //

P.A. to Judge