High Court Kerala High Court

Chandy Abraham vs State Of Kerala on 7 April, 2010

Kerala High Court
Chandy Abraham vs State Of Kerala on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3578 of 2009(A)


1. CHANDY ABRAHAM, S/O.LATE CHERIYAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY CHIEF SECRETARY
                       ...       Respondent

2. SPECIAL TAHSILDAR(LA), KOCHI REFINARIES

3. DISTRICT COLLECTOR, ERNAKULAM.

4. MANAGING DIRECTOR, KINFRA, KINFRA HOUSE

5. INFO PARK, THAPASYA, KUSUMAGIRI PO.,

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  :SRI.P.A.AHAMED, SC, INFOPARKS

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/04/2010

 O R D E R

T.R.RAMACHANDRAN NAIR, J.

———————————————-

W.P.(C)No.3578 OF 2009

—————————————————–
DATED THIS THE 7th DAY OF APRIL, 2010

J U D G M E N T

When the Writ Petition came up for hearing, the learned

counsel for the petitioner submitted that he is not pressing the

matter. The Writ Petition is accordingly dismissed as not

pressed.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn