Kerala High Court
Central Marine Fisheries … vs The State Of Kerala on 18 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25242 of 2007(E)
1. CENTRAL MARINE FISHERIES INSTITUTE,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM.
3. THE TAHSILDAR,
4. VILLAGE OFFICER, ERNAKULAM VILLAGE.
For Petitioner :SRI.P.JACOB VARGHESE, SC, ICAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/12/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 25242 OF 2007 E
=====================
Dated this the 18th day of December, 2007
J U D G M E N T
It is now submitted by the learned Government Pleader
that by virtue of GO(Ms) No.432/07 dated 7/12/2007,
Government of Kerala has decided to write off the liability of the
petitioner indicated in Ext.P29.
In view of the above, nothing further survives to be
considered in this writ petition. Writ petition is closed.
ANTONY DOMINIC, JUDGE.
Rp