High Court Kerala High Court

G.Neelakandan Nair vs Karoor Grama Panchayat Rep. By Its on 20 June, 2008

Kerala High Court
G.Neelakandan Nair vs Karoor Grama Panchayat Rep. By Its on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10687 of 2006(V)


1. G.NEELAKANDAN NAIR, (RTD.TEACHER),
                      ...  Petitioner

                        Vs



1. KAROOR GRAMA PANCHAYAT REP. BY ITS
                       ...       Respondent

2. THE TAHASILDAR, MEENACHIL TALUK,

3. THE REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                  W.P.(C) No. 10687 OF 2006
               ---------------------------------------
            Dated this the 20th day of June, 2008.


                           J U D G M E N T

Prayer is for a direction to the second respondent to dispose

of Exhibit P2 representation in the matter of certain disputes

regarding the property of the petitioner and the first respondent.

In case no orders have been passed on Exhibit P2, petitioner may

produce a copy of this judgment along with copy of the writ

petition before the second respondent, in which case, appropriate

action in accordance with law in the matter will be taken by the

said respondent, with notice to the petitioner and respondents 1

and 3.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 10687 OF 2006

J U D G M E N T

20.06.2008