Kerala High Court
T.B. Saju vs The Secretary on 5 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4223 of 2007(C)
1. T.B. SAJU, S/O.BALAKRISHNAN,
... Petitioner
Vs
1. THE SECRETARY, MULAVUKAD GRAMA
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM.
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :SRI.K.G.SARATHKUMAR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/11/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.4223 of 2007
----------------------------------------------
Dated 5th November, 2008.
J U D G M E N T
Petitioner approached this court aggrieved by
Ext.P4 demand notice in the matter of ferry charges. It is seen
that the petitioner has submitted Ext.P3 representation in that
regard before the first respondent Panchayat. There will be a
direction to the first respondent to consider Ext.P3 with notice to
the petitioner and pass appropriate orders thereon in accordance
with law within three months from the date of production of a
copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.4223 of 2007
———————————————-
J U D G M E N T
Dated 5th November, 2008.