Kerala High Court
P.C. Komalavally vs State Of Kerala on 7 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20937 of 2006(P)
1. P.C. KOMALAVALLY, D/O.KUNHIKALYANI AMMA
... Petitioner
2. P.C. SURESH, S/O. KOMALAVALLY,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, KANNUR.
3. TAHSILDAR, TALIPPARAMBA TALUK,
4. THE VILLAGE OFFICER,
5. EDAVAN PAZHAYA VEETTIL MADHAVA NAMBIAR
For Petitioner :SRI.V.RAMKUMAR NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.20937/2006-P
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 5th day of April, 2010
J U D G M E N T
The learned counsel for the petitioners has filed a not
press memo stating that the prayers of the petitioners have
been redressed and there is no necessity to prosecute this
writ petition. In that view of the matter, this writ
petition is dismissed as not pressed.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE