IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2841 of 2004(L)
1. THE PENTECOSTAL MISSION,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. THE SUB DIVISIONAL MAGISTRATE,
3. THASILDAR,
4. VILLAGE OFFICER,
5. DISTRICT SUPERINTENDENT OF POLICE,
6. MUTHARRAMMEN KOVIL TRUST,
For Petitioner :SRI.BIJU M.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/08/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 2841 OF 2004
==================================
Dated this the 1st day of August, 2007.
JUDGMENT
The only prayer is for a direction to the 1st respondent to take
action on Ext.P6 complaint. There is no counter affidavit. In the
matter of non-implementation of Ext.P1 order, in case no action has
been taken by the 1st respondent, the petitioner may produce a copy
of this order before the 1st respondent, in which case, appropriate
action in accordance with law will be taken with notice to the petitioner
and 6th respondent within a period of four months from the date of
receipt of a copy of this judgment.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv