High Court Kerala High Court

All Kerala House Boat Owners vs State Of Kerala on 18 August, 2009

Kerala High Court
All Kerala House Boat Owners vs State Of Kerala on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16334 of 2008(T)


1. ALL KERALA HOUSE BOAT OWNERS
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR, ALAPPUZHA.

3. THE BLOCK DEVELOPMENT OFFICER, HARIPAD,

4. THE EXECUTIVE ENGINEER, DRDA,

                For Petitioner  :SRIR.AZAD BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/08/2009

 O R D E R
                          S.SIRI JAGAN, J.

                   ==================

                     W.P(C).No.16334 of 2008

                   ==================

             Dated this the 18th day of August, 2009

                          J U D G M E N T

Learned counsel for the petitioner submits that this writ petition

is not pressed. Accordingly, the writ petition is dismissed as

not-pressed.

Sd/-

sdk+ S.SIRI JAGAN, JUDGE

///True copy///

o Judge

2

S.SIRI JAGAN, J.

==================

I.A.No.6914/2008 in

W.P.(C).No.16334 of 2008

==================

Dated this the 12th day of June, 2008

O R D E R

This application is to implead additional petitioners 2 to 4 in the

writ petition. Heard. Allowed. The following persons are impleaded as

additional petitioners 2 to 4 in the writ petition.

3

1. River & Country Tours, Line No.13, Municipal, Library
Shopping Complex, Opp. Boat Jetty, Alappuzha, Pin- 688
013, rep. by Tom Joseph, Executive Member.

2. Guardian Tours & Travel, 1054/7, Malayil House,
Thathampalli P.O., Alappuzha represented by Tom John
Malayil, Executive Member.

3. Kerala Tour Company, West of KSRTC Bust Station,
Alappuzha – 11, represented by Raju Joseph, Treasurer.

Post the writ petition after two weeks within which time the

learned Government Pleader shall file a statement.

sdk+                                          S.SIRI JAGAN, JUDGE