Kerala High Court
A.M.Shafeer vs The Secretary To Government on 3 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11000 of 2009(T)
1. A.M.SHAFEER, CONVENOR,
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. THE SECRETARY, GURUVAYOOR MUNICIPALITY,
For Petitioner :SRI.C.PRABIN BENNY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/04/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.11000 of 2009
==================
Dated this the 3rd day of April, 2009
J U D G M E N T
After hearing the petitioner, I am satisfied that the this writ
petition is in the nature of a public interest litigation. Therefore,
without prejudice to the right of the petitioner to file a properly
constituted public interest litigation, this writ petition is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2