Kerala High Court
K.B. Murali vs The State Of Kerala on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27726 of 2006(A)
1. K.B. MURALI, S/O.K.R. BASKARAN,
... Petitioner
2. MOHANLAL, KALIYATH HOUSE,
3. V.K. BABU, VELLAYIL HOUSE,
4. P.A. ABDUL RASHEED, PUTHIYAVEETIL HOUSE,
5. P.A. SHERAFUDHIN,
6. RAOUF, PUTHIYAVEETIL HOUSE,
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE EXPERT COMMITTEE REP. BY
3. THE GEOLOGIST, MALAPPURAM.
For Petitioner :SRI.RAJESH CHAKYAT
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.27726 of 2006
-----------------------------------------
Dated this the 8th day of August, 2008
JUDGMENT
Petitioner approached this court aggrieved by Ext.P3
restricting inter-district transport of sand. Learned Government
Pleader submits that there is no such restriction now. Therefore,
it has become unnecessary to go into the contention regarding
the validity of the provision. The writ petition is hence closed
leaving the contention open.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.27726 of 2006
———————————–
JUDGMENT
8th August, 2008