IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22775 of 2004(J)
1. MANOHARAN NAIR,
... Petitioner
2. PADMINI RAVINDRAN,
Vs
1. UNION OF INDIA,
... Respondent
2. THE SECRETARY IN CHARGE OF
3. STATE OF KERALA,
4. THE STATE CONSUMER DISPUTES REDRESSAL
5. A.V.PUSHPALATHA,
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI.M.THAMBAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Writ Petition (Civil) No.22775 of 2004
----------------------------------------------
Dated 26th November, 2007.
J U D G M E N T
Petitioners approached this court praying for a
direction to the 4th respondent Appellate Forum to number the
appeal, even without remitting the amounts as ordered by the
District Forum. It is submitted that during the pendency of the
appeal, the amounts have been remitted. There is also an interim
order to number the appeal. In that view of the matter, it is not
necessary for this court to go into the other legal contentions.
The writ petition is hence disposed of leaving open the
contentions. There will be a direction to the 4th respondent to
consider Ext.P2 appeal on merits expeditiously.
KURIAN JOSEPH, JUDGE.
tgs