High Court Kerala High Court

Thankamma vs State Of Kerala on 5 November, 2009

Kerala High Court
Thankamma vs State Of Kerala on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25581 of 2009(P)


1. THANKAMMA, W/O.PAPPU. AGED 65 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DIRECTOR OF MINING & GEOLOGY

3. THE JOINT CHIEF CONTROLLER OF EXPLOSIVES

4. REVENUE DIVISIONAL OFFICER, FORT KOCHI

5. DISTRICT COLLECTOR, ERNAKULAM

6. PARAKKADAVU PANCHAYATH

7. SUBRAN, AGED ABOUT 40 YEARS

8. KUNJAPPAN,AGED ABOUT 55 YEARS

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  :SRI.S.GOPINATHAN

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

 Dated :05/11/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No. 25581 of 2009 – P

—————————————-
Dated 5th November, 2009

Judgment

In the light of the memo dated 27.10.2009 filed by

the learned counsel appearing for the petitioner, this writ

petition is dismissed as not pressed.

P.N.RAVINDRAN
Judge

vaa

W.P.(C) No./2009 2