Kerala High Court
Veega Holidays & Parks Pvt.Ltd vs Kunnathunad Grama Panchayath on 18 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 11314 of 2003(V)
1. VEEGA HOLIDAYS & PARKS PVT.LTD.,
... Petitioner
Vs
1. KUNNATHUNAD GRAMA PANCHAYATH,
... Respondent
2. STATE OF KERALA,
3. DY.DIRECTOR OF PANCHAYATS,
For Petitioner :SRI.CHACKO GEORGE (SR.)
For Respondent :SRI.N.SUKUMARAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
O.P.No. 11314 of 2003
==================
Dated this the 18th day of March, 2009
J U D G M E N T
Learned counsel for the petitioner submits that this original
petition has become infructuous. Accordingly, this original petition is
dismissed as infructuous.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
S.SIRI JAGAN, J.
==================
O.P.No. 11314 of 2003-V
==================
J U D G M E N T
18th March, 2009