Kerala High Court
Veeja Holidays & Parks (P) Ltd vs Revenue Divisional Officer on 30 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28261 of 2008(M)
1. VEEJA HOLIDAYS & PARKS (P) LTD.,
... Petitioner
Vs
1. REVENUE DIVISIONAL OFFICER,
... Respondent
2. A.K.NAZER, ANIKKATTU HOUSE,
For Petitioner :SRI.V.B.HARI NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/09/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(c) No. 28261 of 2008-M
-------------------------------------------------
Dated this the 30th day of September, 2008
JUDGMENT
The learned Public Prosecutor, on behalf of the Sub
Divisional Magistrate, submits and the learned counsel for the
petitioner accepts that the matter has been heard and stands
posted to 6/10/08 and, in these circumstances, no further
directions regarding expeditious disposal of M.C.No.75/08 is
necessary in this matter. This writ petition is, in these
circumstances, dismissed as agreed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. to Judge