High Court Kerala High Court

P.N.Rajappan vs The State Of Kerala on 27 June, 2008

Kerala High Court
P.N.Rajappan vs The State Of Kerala on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12862 of 2005(F)


1. P.N.RAJAPPAN, PUTHUPPARAMBIL, THURUTHY
                      ...  Petitioner
2. N.T.APPUKUTTAN, NEDUPARAMBIL HOUSE,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KOTTAYAM.

3. THE REVENUE DIVISIONAL OFFICER,

4. THE TAHSILDAR, CHANGANCHERRY.

5. THE VILLAGE OFFICER, VAZHAPPALLY EAST.

6. DR.P.SAMUEL, S/O.LATE P.C.SAMUEL,

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :SRI.C.S.MANU

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                        KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No. 12862 OF 2005
               ---------------------------------------
             Dated this the 27th day of June, 2008.


                          J U D G M E N T

In the matter of illegal filling of paddy field, there is already

an interim order dated 06.09.2005. This writ petition is disposed

of in terms of the interim order making it clear that in case the

petitioners have still any grievance left, they may approach the

District Collector.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 12862 OF 2005

J U D G M E N T

27.06.2008