High Court Kerala High Court

Mr.Roy Kurien vs The Geologist on 16 September, 2008

Kerala High Court
Mr.Roy Kurien vs The Geologist on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23252 of 2008(R)


1. MR.ROY KURIEN
                      ...  Petitioner

                        Vs



1. THE GEOLOGIST
                       ...       Respondent

2. THE DISTRICT DEVELOPMENT COMMITTEE

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/09/2008

 O R D E R
                           V. GIRI, J.
         - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).23252 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 16th day of September, 2008

                          JUDGMENT

Mr. Jobi Jose Kondody, learned counsel

for the petitioner, submits that on account of

subsequent events, by way of grant lease in favour

of the petitioner, it is unnecessary for the

petitioner to prosecute the writ petition

challenging the correctness of Ext.P1. The

submission is recorded and the writ petition is

dismissed as withdrawn.

Sd/-

(V.GIRI)
JUDGE.

sk/-

//true copy//

P.S. To Judge