Kerala High Court
M/S.Harrisons Malayalam Ltd vs State Of Kerala Represented By Its on 10 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 943 of 2010()
1. M/S.HARRISONS MALAYALAM LTD.,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. PRINCIPAL SECRETARY TO GOVERNMENT,
3. MUNDAKKAYAM GRAMA PANCHAYAT,
4. TAHSILDAR, TALUK OFFICE,
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :10/06/2010
O R D E R
J.CHELAMESWAR, C.J. & P.N.RAVINDRAN, J.
-----------------------------------------
W.A.No.943 of 2010
-----------------------------------------
Dated this the 10th day of June, 2010
JUDGMENT
J.Chelameswar,C. J.
The writ appeal is dismissed as withdrawn.
J.CHELAMESWAR,
Chief Justice
P.N.RAVINDRAN,
Judge.
ahg.
J.CHELAMESWAR, C.J. &
P.N.RAVINDRAN, J.
—————————
W.A.No.943 of 2010
—————————-
JUDGMENT
10th June, 2010