High Court Kerala High Court

Paul T. Kurian vs State Of Kerala on 17 July, 2009

Kerala High Court
Paul T. Kurian vs State Of Kerala on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20197 of 2009(T)


1. PAUL T. KURIAN, S/O. LATE T.E. KURIAKOSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM.

3. THE VILLAGE OFFICER, THRIKKAKARA SOUTH

4. LALY C. GEORGE, W/O. SANI FRANCIS,

5. PRINCE J. VELLUKUNNEL, 6 B J M CASIL,

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.20197 of 2009
                      --------------------------
                Dated this the 17th July,2009

                        J U D G M E N T

Petitioner is aggrieved by what he terms as the

indiscriminate filling up of paddy fields in Thrikkakara

south village at the instance of respondents 4 and 5. He

has sought for requisite information in this regard from

the Village Officer. Information sought as per Ext.P1

shall be supplied by the Village Officer, within two weeks

from the date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3