High Court Kerala High Court

Pana Ninna Residents Association vs The State Of Kerala on 4 July, 2007

Kerala High Court
Pana Ninna Residents Association vs The State Of Kerala on 4 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2349 of 2004(D)


1. PANA NINNA RESIDENTS ASSOCIATION
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE SUB COLLECTOR, THIRUVANANTHAPURAM.

4. THES SUPERINTENDENT OF POLICE (RURAL)

5. C. JAYARAJ, KARUNYA COTTAGE,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :SRI.K.K.JOHN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2007

 O R D E R
                             KURIAN JOSEPH J.

                 ----------------------------------------------

                        W.P.(C) No.2349 of 2004

                 ----------------------------------------------

                          Dated 4th  July,  2007.

                              J U D G M E N T

Petitioner approached this Court praying for a direction

to the respondents 2 to 4 to implement Ext.P9 order passed by

the District Collector. Learned Government Pleader submits that

Ext.P9 order has already been revised by the District Collector

leading to Ext.R5(e) order. In view of the intervening

developments as above, in case the petitioner has still any

grievance left with regard to the implementation of Ext.R5(e), it

will be open to the petitioner to approach the respondents 2 to 4.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO. OF 200

———————————————-

J U D G M E N T

Dated 4th July, 2007.