Kerala High Court
State Of Kerala vs Reghunathan Panicker on 21 June, 2007
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1587 of 2003()
1. STATE OF KERALA, REP.BY THE SECRETARY
                      ...  Petitioner
2. THE CHIEF CONSERVATOR OF FOREST
                        Vs
1. REGHUNATHAN PANICKER, ASSISTANT FOREST
                       ...       Respondent
                For Petitioner  :GOVERNMENT PLEADER
                For Respondent  :SRI.P.C.SASIDHARAN
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
 Dated :21/06/2007
 O R D E R
                           K.S.Radhakrishnan
                                       &
                           Antony Dominic, JJ.
                ========================
                         W.A.No.1587 of 2003
                ========================
               Dated this the 21st  day of June, 2007.
                                 JUDGMENT
Radhakrishnan,J.
We are informed that D.C.R.G. has already been disbursed to the
respondent – petitioner. Reserving the right of the State to proceed
against petitioner before Civil Court, this Writ Appeal is disposed of.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 21/6