High Court Kerala High Court

K.P. Mohammedali Haji vs State Of Kerala on 5 September, 2008

Kerala High Court
K.P. Mohammedali Haji vs State Of Kerala on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15803 of 2006(F)


1. K.P. MOHAMMEDALI HAJI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE COMMISSIONER OF CIVIL SUPPLIES,

4. P.K. MOHAMMED AJMAL,

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.ALIAS M.CHERIAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/09/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                 W.P(C) No.15803 of 2006
             -----------------------------------------
         Dated this the 5th day of September, 2008

                            JUDGMENT

The prayer is for a direction to the first respondent to

consider Exts.P3 and P4. In case no orders have been passed on

Exts.P3 and P4 petitioner may produce a copy of this judgment

along with a copy of the writ petition before the first respondent

in which case appropriate orders in accordance with law will be

passed in the matter with notice to the petitioner and the 4th

respondent expeditiously.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.15803 of 2006

———————————–

JUDGMENT

5th September, 2008