High Court Kerala High Court

K.P.Surendran vs The Meenangadi Panchayath on 18 September, 2009

Kerala High Court
K.P.Surendran vs The Meenangadi Panchayath on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20773 of 2009(N)


1. K.P.SURENDRAN,
                      ...  Petitioner

                        Vs



1. THE MEENANGADI PANCHAYATH,
                       ...       Respondent

                For Petitioner  :SMT.CELINE JOSEPH

                For Respondent  :SRI.ASOK M.CHERIAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :18/09/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

     W.P.(C).Nos.20773/2009-N & 22570/2009-M

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 18th day of September, 2009.

                     JUDGMENT

Adv.Asok M.Cherian, the learned counsel appearing

for the panchayat states that the impugned

auction has been cancelled and a fresh auction

would be held. This is recorded. In view of the

aforesaid submission, these writ petitions are

closed as infructuous.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/220909