IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 3255 of 2002(K)
1. M.USHA RAJATHILAKAM,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. DISTRICT COLLECTOR, KOZHIKODE.
3. CALICUT DEVELOPMENT AUTHORITY,
4. SPECIAL DEPUTY TAHSILDAR
For Petitioner :SRI.AVM.SALAHUDIN
For Respondent :SRI.M.K.ABOOBACKER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :04/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
…………………………………………………………..
O.P. No.3255 of 2002
…………………………………………………………..
Dated this the 4th day of January, 2008.
JUDGMENT
Since counsel for the petitioner stated that the matter is settled with
the Calicut Development Authority along with connected cases and there is
no subsisting demand, O.P. is dismissed as withdrawn.
C.N.RAMACHANDRAN NAIR
Judge
pms