Kerala High Court
Green Action Force vs State Of Kerala Represented By on 5 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31533 of 2009(S)
1. GREEN ACTION FORCE, OFFICE AT 17/330
... Petitioner
2. SUJESH.K.R., S/O. RAMAKRISHNAN
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. SECRETARY TO GOVERNMENT, AGRICULTURAL
3. THE DISTRICT COLLECTOR ERNAKULAM.
4. REVENUE DIVISIONAL OFFICER, FORT KOCHI.
5. ELOOR GRAMA PANCHAYAT REPRESENTED
6. M/S. CHAKIAT AGENCIES LTD., & CHAKIAT
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :05/11/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 31533 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of November, 2009
JUDGMENT
Basheer, J.
After arguing the case for some time, learned counsel for
the petitioners seeks permission to withdraw the Writ petition
with liberty to take up the matter before the appropriate
authorities, in accordance with law. Permission is granted and
the Writ Petition is dismissed as withdrawn in the above terms.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb