High Court Kerala High Court

N.C. David vs Adimali Grama Panchayat on 3 October, 2008

Kerala High Court
N.C. David vs Adimali Grama Panchayat on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9994 of 2006(M)


1. N.C. DAVID,
                      ...  Petitioner
2. BABY T.T.,
3. SANAMMA,
4. C.G. BHASKARAN NAIR,
5. PAREETH MOOSA,
6. T.P. THOMAS,
7. P.K. KAREEM,
8. T.K. SHAH,
9. K.M. USEPH,
10. C.M. GOPI,
11. SAVITHRI GOPI,
12. KELA MADHAVAN,
13. K.M. MEERAN,
14. P.P. ISMAYIL,
15. T.M. SULAIMAN,
16. K.S. VIJAYAN,
17. JAYAN,
18. SIDDIQUE, S/O. C.T. IBRAHIM,
19. K.P. VASU,
20. C.R. SANTHOSH,
21. GEETHA SOMAN,
22. P.K. SOMAN,
23. P.K. SANTHOSH KUMAR,
24. C.N.BABU,
25. T.I. SANKARAN,
26. KUMARAPPU RAMAN,

                        Vs



1. ADIMALI GRAMA PANCHAYAT,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SMT.C.S.SHEEJA

                For Respondent  :DR.K.P.SATHEESAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/10/2008

 O R D E R
                         S.SIRI JAGAN, J.

                   ==================

                     W.P(C).No.9994 of 2006

                   ==================

             Dated this the 3rd day of October, 2008

                         J U D G M E N T

Learned counsel for the petitioners as well as the counsel

for the Panchayat submit that the parties have come to an

understanding whereby the panchayat has agreed to renew the

licence of the petitioners on the petitioners paying the enhanced

rate as agreed upon. The counsel for the petitioners submits that

arrears of rent agreed will be paid within one month. The above

submissions of the parties are recorded and the writ petition is

closed.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE


           ///True copy///




                                 P.A. to Judge

2