High Court Kerala High Court

P.T.John vs Kaladi Grama Panchayath on 18 July, 2008

Kerala High Court
P.T.John vs Kaladi Grama Panchayath on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12695 of 2004(J)


1. P.T.JOHN, PORATHUR HOUSE, ADATTU P.O.
                      ...  Petitioner
2. N.J.JOHNSON, NADAKALAN VEEDU,
3. JIJO JOY, PALLISSERY HOUSE,

                        Vs



1. KALADI GRAMA PANCHAYATH,(SPECIALGRADE),
                       ...       Respondent

2. WADAKKANCHERRY GRAMA PANCHAYATH,

3. MANALOOR GRAMA PANCHAYATH(SPECIAL GRADE)

4. ALATHUR GRAMA PANCHAYATH(SPL.GRADE),

5. NATTIKA GRAMA PANCHAYATH, REP. BY ITS

6. GOVERNMENT OF KERALA, REP. BY ITS

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAY

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :18/07/2008

 O R D E R
                    K.BALAKRISHNAN NAIR, J
                           ==============
                   W.P.(C).No. 12695 OF 2004
                       ====================
               Dated this the 18th day of July, 2008.

                           J U D G M E N T

The point raised by the petitioners is covered in their favour

by the decision of this Court in Sulaiman v. State of Kerala

(2003 (3) KLT SN 133 Case No.169). While admitting the writ

petition, this Court has issued an interim direction to permit the

petitioner to execute the agreement on stamp paper worth

Rs.250/-. In view of the above position, no further orders are

required in this writ petition and accordingly the same is disposed

of.

K.BALAKRISHNAN NAIR, JUDGE

bkn/-