Kerala High Court
M.Jamaludeen vs Rahim on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30166 of 2004(N)
1. M.JAMALUDEEN,
... Petitioner
Vs
1. RAHIM, PADINJATTEKKARA,
... Respondent
2. BADARUDDEEN, ADUMPUVILA THEKKU,
3. KABEER, ADUMPUVILA THEKKETHIL,
4. BABU, ANJU BHAVAN,
5. THE DISTRICT COLLECTOR, ALAPPUZHA.
6. SUB DIVISIONAL MAGISTRATE, CHENGANNUR.
7. THE THAHSILDAR, MAVELIKKARA.
8. DEPUTY SUPERINTENDENT OF POLICE,
9. THE CIRCLE INSPECTOR OF POLICE,
10. DISTRICT OFFICER,
11. THE SECRETARY,
For Petitioner :SRI.S.GOPAKUMARAN NAIR (SR.)
For Respondent :SRI.G.SUDHEER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.30166 of 2004
----------------------------------------------
Dated 20th June, 2008.
J U D G M E N T
In the matter of alleged illegal mining of laterite
soil, there is already an interim order dated 19.10.2004. The writ
petition is hence disposed of in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.30166 of 2004
———————————————-
J U D G M E N T
Dated 20th June, 2008.