High Court Kerala High Court

T.P.Seetharaman Aged 66 Years vs The District Collector on 15 September, 2010

Kerala High Court
T.P.Seetharaman Aged 66 Years vs The District Collector on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26952 of 2008(H)


1. T.P.SEETHARAMAN AGED 66 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. COCHIN DEVASWAM BOARD, REPRESENTED BY

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :15/09/2010

 O R D E R
     THOTTATHIL B.RADHAKRISHNAN & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                         W.P.(C)No. 26952 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 15th day of September, 2010

                                  JUDGMENT

Radhakrishnan, J.

Learned counsel on either sides submit that the limited relief

sought for in this writ petition is for consideration of Ext.P6 that is

pending before the first respondent-District Collector. Ext.P6 is an

application that should gain the attention of the District Collector.

Under such circumstances, the first respondent is directed to take

up Ext.P6, consider it and issue orders as may be found necessary. It

shall be done as expeditiously as possible, at any rate, within two

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

THOTTATHIL B.RADHAKRISHNAN,JUDGE

P.Q.BARKATH ALI, JUDGE

sv.