IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 200 of 2010(P)
1. STATE OF KERALA, REPRESENTED BY ITS
... Petitioner
2. THE DIVISIONAL FOREST OFFICER,
Vs
1. P.CHANDRABHANU PANICKER, MANALIVILAKOM
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.K.SURESH KUMAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :27/05/2010
O R D E R
P.N.RAVINDRAN, J.
----------------------------
R.P.No.200 of 2010 in
W.P.(C)No.20382 of 2009
----------------------------
Dated 27th May, 2010
ORDER
Heard the learned counsel on both sides. Sri.P.K.Suresh
Kumar, learned counsel for the respondent/writ petitioner submitted
that without prejudice to the petitioner’s contentions the interim
order directing payment of DCRG after withholding the sum of
Rs.55,430/- may be recalled for the reason that the pendency of the
review petition has led to delay in the disposal of the writ petition. In
such circumstances, without going into the rival contentions, I allow
this review petition and recall the interim order passed on 10.8.2009
directing payment of DCRG.
Post the writ petition as per roster on 31.5.2010.
P.N.RAVINDRAN
Judge
TKS