Kerala High Court
Basith.C vs The State Of Kerala on 22 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1085 of 2010()
1. BASITH.C, S/O.MUHAMMED KOYA
... Petitioner
2. M.GOPI, S/O.KUNJIKANDAN
3. K.P.CHANDRASEKHARAN NAIR
4. K.M.BABY GIRIJA,
5. MAMOOKOYA V.K., S/O.LATE ALAVI
6. KATHEESSAKKUTTY V.K, D/O.LATE KUTTIRAYIN
7. MYMOONATH V.K, D/O.LATE KUTTIRAYIN
8. ASHRAF, S/O.MUHAMMED KOYA
9. PRABHAKARAN
Vs
1. THE STATE OF KERALA
... Respondent
2. THE LAND REVENUE COMMISSIONER
3. THE DISTRICT COLLECTOR, KOZHIKODE
4. THE SPECIAL TAHSILDAR
5. THE VILLAGE OFFICER
6. THE KERALA INDUSTRIAL INFRASTRUCTURE
For Petitioner :SRI.SAJU.S.A
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/07/2010
O R D E R
J.Chelameswar, CJ. & P.N.Ravindran, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 1085 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of July, 2010
JUDGMENT
J.Chelameswar, CJ.
None appears for the appellants when the matter was called
today. It appears that the writ appeal was admitted on
28.06.2010. The process was not filed with the registry, as
appeared from the note of the registry dated 20.07.2010. In the
circumstances the writ appeal stands dismissed.
J.Chelameswar,
Chief Justice.
P.N.Ravindran,
Judge.
ttb