IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5394 of 2007(P)
1. PARAPPANANGADI GRAMA PANCHAYATH,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. THE DEPUTY TAHASILDAR (ARREARS
3. THE EXECUTIVE ENGINEER,
4. THE ASSISTANT ENGINEER,
For Petitioner :SRI.HARISH R. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :31/05/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 5394 OF 2007
.........................................................................
Dated this the 31st May , 2010
J U D G M E N T
The petitioner ‘Panchayath’ is challenging the steps taken
by the respondents under the SARFAESI Act for realisation of the
electricity dues for the period in question.
2. The Writ Petition was admitted on 19.02.2007,
simultaneously passing an interim order . The learned Standing
Counsel submits, on instruction, that the petitioner Panchayath
has subsequently cleared the entire liability and recovery
proceedings have already been dropped. In the said
circumstance, nothing further survives in the Writ Petition.
However, since there is no representation for the petitioner,
this Court does not propose to go into the merits of the case
and the Writ Petition is dismissed for default.
P.R. RAMACHANDRA MENON,
JUDGE.
lk