IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3636 of 2004(G)
1. PARIYARAM GRAMA PANCHAYATH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. CENTRE OF SCIENCE & TECHNOLOGY FOR
3. HOUSING & URBAN DEVELOPMENT CORPORATION
For Petitioner :SRI.D.KRISHNA PRASAD
For Respondent :SRI.P.K.ASHOKAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :12/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 3636 OF 2004
---------------------------------------
Dated this the 12th day of July, 2007.
J U D G M E N T
This writ petition is filed with the following prayers:
i) issue a writ of mandamus or any other
appropriate writ, direction or order, directing the
2nd respondent to disburse the remaining instalments
under the Sampoorna Parppida Padhathi scheme, to the
petitioner to be distributed among the beneficiaries.
ii) issue a writ of mandamus or any other
appropriate writ, direction or order, directing the
3rd respondent to sanction the remaining amount due as
per the said scheme and disburse the same to the
2nd respondent, to be given to the petitioner for
distributing among the beneficiaries.
2. In case the petitioner has still any grievance left,
petitioner may produce a copy of this judgment before
respondents 2 and 3, in which case, appropriate action to
disburse the eligible amounts shall be taken by those
respondents, in accordance with law, in any case within a period
of another two months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp