IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31291 of 2007(A)
1. P.P.IBRAHIM HAJI, P.P.HOUSE,
... Petitioner
Vs
1. THE KERALA WAKF BOARD,
... Respondent
2. THE CHIEF EXECUTIVE OFFICER,
3. RAYAROM JUMA MAZJID IHIYA ULOOMIDDEEN,
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :SRI.P.A.ABDUL JABBAR, SC, WAKF BOARD
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 31291 OF 2007 A
= = = = = = = = = = = = = = = =
Dated this the 13th November, 2007
J U D G M E N T
The prayer in the writ petition is to direct the
1st respondent to consider Ext. P6 complaint filed in
Complaint No. B3-27/01 and pass orders thereon. There
is also a prayer to direct the 3rd respondent not to cut
and remove the trees or commit waste in the properties.
2. It is submitted on behalf of respondents 1 and
2 that Ext. P6 complaint is now posted to 24-11-2007.
In view of the fact that Ext. P6 is already posted to
24.11.2007 respondents 1 and 2 are directed to ensure
that orders on Ext. P6 are passed on 24-11-2007 itself.
3. In so far as the petitioner’s further
complaint on the delay in completing the enquiry is
concerned, that is already covered by the judgment in
W.P.(C) No. 19024 of 2004 by which this Court has
directed an expeditious completion of the enquiry. In
WPC No. 31291/07 -2-
view of this no further orders are called for in that
respect.
The writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-