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i) The writ appeal is disposed of as withdrawn.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