IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2033 of 2010(D)
1. SURESH CHERIAN, S/O.ELIATTEL CHERIAN,
... Petitioner
Vs
1. DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. SUPERINTENDENT OF POLICE,
3. DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.S.VINOD BHAT
For Respondent :SRI.K.V.SABU
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :15/02/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 2033 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of February, 2010
JUDGMENT
Joseph, J.
This Writ Petition is filed against an interlocutory order passed
by the District Collector, Ernakulam. Today when the matter came up,
it is submitted by the learned Government Pleader that the District
Collector has made the order absolute. In the light of the said
submission, we do not see any reason to permit the petitioner to pursue
with this Writ Petition, which is closed without prejudice to the rights
of the petitioner to challenge the final order, which shall be
communicated to the petitioner at the earliest.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm