Kerala High Court
P. Abdul Majeed vs Wandoor Grama Panchayat on 24 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22081 of 2008(D)
1. P. ABDUL MAJEED,
... Petitioner
Vs
1. WANDOOR GRAMA PANCHAYAT,
... Respondent
2. THE DISTRICT MEDICAL OFFICE (HEALTH)
3. HEALTH OFFICE, COMMUNITY HEALTH CENTRE,
4. THE ENVIRONMENTAL ENGINEER,
5. THE CHIEF ENVIRONMENTAL ENGINEER,
6. AYISHA, D/O. HAIDURU,
7. SANOJ, S/O. SHAMSUDEEN,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.A.SUDHI VASUDEVAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/03/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).22081/2008
--------------------
Dated this the 24th day of March, 2010
JUDGMENT
Learned counsel for the petitioner submits that in view of
Ext.P15 resolution of the Panchayat dated 30.3.2009, no further
orders are called for in this writ petition.
In view of the above, the writ petition is closed leaving it
open to the petitioner to approach this Court, if the need arises
in future.
ANTONY DOMINIC,
Judge
mrcs