High Court Kerala High Court

Niyas vs The District Collector on 11 May, 2010

Kerala High Court
Niyas vs The District Collector on 11 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14740 of 2010(N)


1. NIYAS, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/05/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J.
                ----------------------------------------------
                      W.P.(C)No.14740 OF 2010
                ---------------------------------------------
            DATED THIS THE 11th DAY OF MAY, 2010

                             J U D G M E N T

The learned counsel for the petitioner submits that the only relief

now pressed before this Court is for a direction to be given to the 1st

respondent to consider and pass appropriate orders on Exhibit P3.

2. Heard the learned Government Pleader appearing for the

respondents as well.

3. Considering the facts and circumstances, the 1st

respondent is directed to consider and pass appropriate orders on

Exhibit P3 in accordance with law after giving an opportunity of hearing

to the petitioner as expeditiously as possible, at any rate within a

period of one month from the date receipt of a copy of this judgment.

The petitioner shall produce a copy of this judgment along with a copy

of the Writ Petition before the 1st respondent for taking further steps.

The Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON,
JUDGE

dsn