High Court Kerala High Court

Eachapully Mohammed Kutty vs The State Of Kerala on 19 January, 2007

Kerala High Court
Eachapully Mohammed Kutty vs The State Of Kerala on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32722 of 2006(U)


1. EACHAPULLY MOHAMMED KUTTY, 70 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

3. K.P. ALI, PRESIDENT,

4. KATTIL SYED, S/O. MOHAMMED,

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :SRI.T.KRISHNAN UNNI

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/01/2007

 O R D E R


                              PIUS C. KURIAKOSE,J.

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                            W.P.(C)No.32722 of 2006

                    - - - - - - - - - - - - - - - - - - - - - - - - -

                             Dated: 19th January, 2007


                                      JUDGMENT

Even though several grounds have been raised in the Writ

Petition, I am of the view that it is not necessary that this court

consider all those grounds at this stage. But a reading of Ext.P5 will

show that the said order is passed without hearing the petitioner. On

that ground alone, Ext.P5 is liable to be quashed. Accordingly, Ext.P5

will stand quashed and the Government is directed to hear the

petitioner and all other concerned parties on Ext.P4 appeal and

dispose of the same in accordance with law. It is made clear that this

court has not expressed any opinion as to whether there was any

delay or as to whether the appeal is liable to be rejected on the

ground of delay. Fresh orders as directed above will be passed by the

Government within three months of receiving a copy of this

judgment. In view of the above order, the learned Subordinate

Judge, Tirur will not finally dispose of the appeal A.S.No.65 of 1997

for a period of five months from today.

The Writ Petition will stand disposed of as above.

srd                                           PIUS C.KURIAKOSE, JUDGE