Kerala High Court
Dominic Zacharias vs Idukki District Panchayat on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18261 of 2005(Y)
1. DOMINIC ZACHARIAS,
... Petitioner
Vs
1. IDUKKI DISTRICT PANCHAYAT,
... Respondent
2. THE EXECUTIVE ENGINEER,
3. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SMT.DIVYA K.CHACKO
For Respondent :SRI.BABU JOSEPH KURUVATHAZHA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 18261 of 2005
-----------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
In the matter of releasing admitted bill amounts, in case the
petitioner has still any grievance left, he may approach the first
respondent in which case appropriate action in accordance with
law will be taken within another three months. The question of
interest is left open.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No. of 2005
———————————–
JUDGMENT
27th June, 2008