IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35913 of 2007(A)
1. P.B.ABDUL HAMMEED, S/O.BAVA,
... Petitioner
Vs
1. THE KERALA STATE WAKF BOARD,
... Respondent
2. THE CHIEF EXECUTIVE OFFICE,
For Petitioner :SRI.T.H.ABDUL AZEEZ
For Respondent :SRI.P.A.ABDUL JABBAR, SC, WAKF BOARD
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/12/2007
O R D E R
ANTONY DOMINIC, J.
---------------------------------------------------
W.P.(C) 35913 OF 2007
---------------------------------------------------
Dated: December 5, 2007
JUDGMENT
Ext.P1 is an order passed by the 1st respondent in terms of which the parties to
the proceedings were directed to submit a draft scheme. Ext.P1 also provides that in
the event the parties to the proceedings do not submit a draft scheme, the 2nd
respondent shall submit a draft scheme to the 1st respondent for its consideration.
2. It is the contention of the petitioner that the parties to the proceedings did
not submit a draft scheme as directed in Ext.P1 and, therefore, the 2nd respondent ought
to have submitted a draft scheme. According to the petitioner, in view of the failure of
the 2nd respondent in this behalf, the petitioner has submitted Ext.P2 representation
before the 2nd respondent to comply with Ext.P1 order. Even thereafter as there has
not been any action from the side of the 2nd respondent, this writ petition has been filed.
2. I heard the learned counsel for the petitioner and the learned standing
counsel for the respondents.
3. Having regard to the allegations in the writ petition, I dispose of this case
directing that if the parties to Ext.P1 have not submitted a draft scheme as directed
therein, the 2nd respondent shall do as ordered in Ext.P1, as expeditiously as possible, at
any rate, within six weeks from the date of receipt of a copy of this judgment. On
receipt of the draft scheme as above from the 2nd respondent, the 1st respondent shall
proceed to finalise the same with notice to the parties. This the 1st respondent shall do
as expeditiously as possible.
ANTONY DOMINIC, JUDGE