IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12133 of 2009(J)
1. GREEN HOPPER HOTELS AND RESORTS (P)LTD.,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. THE KERALA COASTAL ZONE MANAGEMENT
4. CENTRE FOR EARTH SCIENCE STUDIES (CESS),
5. PALLIPPURAM GRAMA PANCHAYATH
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/09/2009
O R D E R
P.N. RAVINDRAN, J.
````````````````````````````````
W.P.(C) No. 12133 of 2009 J
`````````````````````````````````
Dated this the 22nd day of September, 2009
J U D G M E N T
Sri.Santhosh Mathew, the learned counsel appearing for the
petitioner, submits that reserving liberty with the petitioner to challenge
Ext.R3(a) report produced along with the counter affidavit filed on
behalf of respondents 2 and 3, this writ petition may be dismissed as
withdrawn. In the light of the said submission, this writ petition is
dismissed as withdrawn, reserving liberty with the petitioner to file a
fresh writ petition in relation to the same subject matter and also
challenging Ext.R3(a) report submitted by the Sub-Committee on
Recategorisation of Vypeen and Mulavukadu Islands as CRZ IV in the
Coastal Zone Management Plan of the State.
Sd/-
(P.N. RAVINDRAN, JUDGE)
aks
// True Copy //
P.A. to Judge