IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9414 of 2008(U)
1. BASHEER M., MALAVILA PADINJATTATHIL
... Petitioner
Vs
1. THE ADICHANALLOOR GRAMA PANCHAYAT
... Respondent
2. THE SECRETARY
For Petitioner :SRI.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/03/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 9414 of 2008
----------------------------------
Dated this the 19th day of March , 2008
JUDGMENT
Sri.M.V.Thamban, the learned Standing Counsel takes
notice on behalf of the respondents. Sri.Thamban draws my
attention to clause No.6 of the terms and conditions
incorporated in Ext.P2 auction notification and submits that the
previous auction had to be cancelled since none of the intending
participants satisfied the conditions incorporated in clause No.6.
The learned counsel further submits that this time also the
auction, which was slated to take place in the morning today,
none of the participants satisfied the conditions incorporated in
clause No.6 and hence it was not possible to conduct the auction.
I record the above submissions and dispose of this writ
petition without granting the reliefs since the same is
unnecessary.
PIUS C. KURIAKOSE,
JUDGE.
dpk
WPC No.9414/2008 2