High Court Kerala High Court

Sakthidhara Sahaya Sangham vs State Of Kerala on 13 May, 2008

Kerala High Court
Sakthidhara Sahaya Sangham vs State Of Kerala on 13 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13106 of 2008(I)


1. SAKTHIDHARA SAHAYA SANGHAM, REGISTRATION
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. MULAVUKAD GRAMA PANCHAYATH,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.K.G.SARATHKUMAR

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :13/05/2008

 O R D E R
                     P.N.RAVINDRAN,J.
                      -------------------------
                 W.P ( C) No.13106 of 2008
                     --------------------------
                Dated this the 13th May, 2008

                       J U D G M E N T

Sri.K.G.Sharat Kumar, learned counsel appearing for the

2nd respondent submits that the fishing right in Nadathodu has

been assigned to the petitioner for the period from 15.4.2008 to

14.11.2008 for an amount of Rs.1 lakh and therefore the writ

petition has become infructuous. The said submission is

recorded and the writ petition is dismissed as infructuous.

(P.N.RAVINDRAN, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.