High Court Kerala High Court

State Of Kerala Rep.By Principal vs K.V.Pareed on 3 November, 2009

Kerala High Court
State Of Kerala Rep.By Principal vs K.V.Pareed on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2353 of 2009()


1. STATE OF KERALA REP.BY PRINCIPAL
                      ...  Petitioner
2. THE CONSERVATOR OF FORESTS,SOUTHERN
3. THE DIVISIONAL FOREST OFFICER,

                        Vs



1. K.V.PAREED,S/O.VEERAVU,PROPRIETOR,
                       ...       Respondent

2. HARRISONS MALAYALAM LTD,24/1624,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :03/11/2009

 O R D E R
       S.R. Bannurmath, C.J. & A.K. Basheer, J.

      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.A.No. 2353 OF 2009
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 3rd day of November, 2009

                             JUDGMENT

Basheer, J.

After arguing the case for some time, learned

Government Pleader seeks permission to withdraw the Writ

Appeal with liberty to seek further clarifications, if any,

required in the Writ Petition itself.

Permission is granted and the Writ Appeal is dismissed

as withdrawn in the above terms.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb

WA No.
-:2:-