High Court Kerala High Court

Autumn Wood Resorts vs State Of Kerala on 1 June, 2007

Kerala High Court
Autumn Wood Resorts vs State Of Kerala on 1 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1272 of 2007()



1. AUTUMN WOOD RESORTS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/06/2007

 O R D E R
                                     H.L.Dattu, C.J.   &   K.T.Sankaran, J.

                                       ------------------------------------------

                                                 W.A.No. 1272 of 2007

                                       ------------------------------------------

                                  Dated, this the   1st  day of June,  2007


                                                    JUDGMENT

H.L.Dattu, C.J.

After arguing the matter for quite some time and after knowing the mind of the

Court, Sri.K.Ramakumar, learned counsel for the appellant, seeks leave of the Court to

withdraw the writ appeal.

2. Permission sought for is granted.

3. Learned counsel for the appellant seeks 24 hours’ time to remove all its

belongings including furnitures and fixtures. Learned Government Pleader has no

objection to grant time till 5 P.M. tomorrow for facilitating the appellant to remove all its

belongings including furnitures and fixtures.

In view of the above, the following:

Order

i) The writ appeal is disposed of as withdrawn.

ii) Appellant is granted 24 hours’ time from today which would end at 5 P.M.

tomorrow to facilitate the appellant to remove all its belongings including furnitures and

fixtures. If for any reason, the appellant does not remove its belongings within the time

granted by this Court, the respondents are permitted to proceed from the stage they

have stopped the demolition.

Ordered accordingly.

Hand over copy of the judgment today itself.

(H.L.Dattu)

Chief Justice

(K.T.Sankaran)

Judge

vns