IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2074 of 2010(H)
1. C.H.SEKHARA KURUP, RETIRED FORESTER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. LAND REVENUE COMMISSIONER,
3. ADDITIONAL DISTRICT MAGISTRATE, KANNUR.
4. THE SUPERINTENDENT OF POLICE, KANNUR.
For Petitioner :SRI.GOVIND K.BHARATHAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/02/2010
O R D E R
T. R. RAMACHANDRAN NAIR, J
------------------------------------
W.P.(C.) No. 2074 of 2010-H
---------------------------------
Dated this the 23rd day of February 2010
J U D G M E N T
This writ petition was filed by the petitioner seeking for
a direction to implement Ext.P7 order passed by the
Appellate Authority directing to issue the gun license under
the Arms Act. Ext.P7 order shows that the reason stated by
the licensing authority that the petitioner is too old has been
rejected. The learned Senior Counsel for the petitioner
submitted that Ext.P7 order has already been implemented
and no further orders are called for. Recording the same
the writ petition is closed.
Sd/-
T.R.RAMACHANDRAN NAIR,
JUDGE
//True Copy//
P.A. To Judge
JVT