IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11021 of 2006(K)
1. MANNA GOAT FARM SHAREHOLDERS' ACTION
... Petitioner
Vs
1. THE DISTRICT MAGISTRATE,
... Respondent
2. THE EXECUTIVE MAGISTRATE (TAHSILDAR),
3. MANNA GOAT FARM,
4. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.SREEJITH S.NAIR
The Hon'ble MR. Justice R.BASANT
Dated :01/03/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
W.P.C.No. 11021 of 2006 K
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of March, 2007
O R D E R
The counsel for the third respondent relinquished his Vakalath. Adv.
Sreejith S. Nair has filed fresh Vakalath for the third respondent. He has
filed I.A. 3281 of 2007. The learned counsel for the petitioner submits that
in the light of the affidavit filed by the Managing Director of the third
respondent and the petitioners/share holders having received half the
share amount as per agreement, this petition can be closed and no further
relief need be granted in this petition. The said request is accepted.
2. This writ petition is in these circumstances dismissed.
(R. BASANT)
Judge
tm