IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12875 of 2004(G)
1. BIJU EAPEN, ADUKOLIL, KALLOOPPARA.
... Petitioner
2. BABU KURUVILLA, VENELIKUNNEL,
Vs
1. SECRETARY TO GOVERNMENT, RURAL
... Respondent
2. SECRETARY, KERALA KHADI AND VILLAGE
3. PROJECT OFFICER, KHADI BOARD,
4. DISTRICT COLLECTOR, PATHANAMTHITTA.
5. SECRETARY TO GOVERNMENT,
6. JOSEPH. T. THURUTHIPPALLY,
For Petitioner :SRI.T.S.JOHN
For Respondent :SRI.SATHISH NINAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.12875 of 2004
----------------------------------------------
Dated 26th February, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“To issue a writ of mandamus or any other writ, order or
direction directing the respondents 1 to 5 to conduct an enquiry
on Exts.P2 and P3 without any further delay and take action
against the 6th respondent in accordance with law, if he is found
guilty on enquiry.”
In case no enquiry has been conducted on Exts.P2 and P3,
petitioners may produce a copy of this judgment before the first
respondent, in which case, appropriate action in accordance with
law in the matter will be taken expeditiously.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 26th February, 2007.