High Court Kerala High Court

Baiju vs State Of Kerala on 27 June, 2008

Kerala High Court
Baiju vs State Of Kerala on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3349 of 2007(W)


1. BAIJU, S/O. SATHYAPALAN,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

3. THE ASSISTANT TAHSILDAR,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                        KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No. 3349 OF 2007
               ---------------------------------------
            Dated this the 27th day of June, 2008.


                          J U D G M E N T

In the matter of implementation of the provisions of sand

mining, in view of the Division Bench decisions of this Court in

Abdul Samad vs. State of Kerala (2007(4)KLT 473) and

Moosakoya vs. State of Kerala (2008(1)KLT 538), nothing

survives in this writ petition. It is accordingly dismissed.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 3349 OF 2007

J U D G M E N T

27.06.2008