IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25416 of 2006(A)
1. GRAMADEEPAM KALA KAYIKA SAMSKARIKA VEDI,
... Petitioner
2. A.ANIL KUMAR, GEETHA VILASAM,
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SECRETARY,
4. S.SREE RAM, SECRETARY,
For Petitioner :SRI.D.SAJEEV
For Respondent :SRI.SREEKANTH S.NAIR
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/01/2009
O R D E R
J.B. KOSHY, Ag. CHIEF JUSTICE &
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 25416 OF 2006
.........................................................................
Dated this the 6th January, 2009
J U D G M E N T
KOSHY, Ag. CJ. :
It is submitted that orders were passed by the
Government after filing of the Writ Petition. A copy of the said
order was shown to us by the learned Government Pleader.
In the above circumstances, without prejudice to the
rights of the aggrieved parties to question the same, the Writ
Petition is disposed of.
J.B. KOSHY,
ACTING CHIEF JUSTICE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk