High Court Kerala High Court

C. Sachidananthan vs State Of Kerala on 5 November, 2007

Kerala High Court
C. Sachidananthan vs State Of Kerala on 5 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1972 of 2007()


1. C. SACHIDANANTHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. ASSISTANT EXCISE COMMISSIONER,ALAPPUZHA.

3. LAND REVENUE COMMISSIONER,

4. DISTRICT COLLECTOR, ALAPPUZHA.

5. DEPUTY TAHSILDAR,

6. T.D. PRAKASAN, S/O.LATE P.K.DAMODARAN,

7. T.D. MANI, S/O.LATE P.K.DAMODARAN,

8. MEENA ASOKAN,

9. SIVAJI,

10. AJITHA MOHANAN,

11. P.T. PRASAD,

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/11/2007

 O R D E R
                  H.L.DATTU, C.J. & K.T.SANKARAN, J.
                    --------------------------------------------------
           W.A.No.1972 of 2007 & C.M.APPLN.No.877 of 2007
                 -----------------------------------------------------------
                 Dated this the 5th day of November, 2007.

                                  J U D G M E N T

H.L.Dattu, C.J.

The memo filed by the learned counsel for the appellant is taken

on record. In view of the memo, the application to condone the delay in filing

the appeal and the appeal are disposed of, as withdrawn.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS