IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5907 of 2005(C)
1. K.S.SEENA, HEADMISTRESS AND MANAGER,
... Petitioner
Vs
1. ASSISTANT EDUCATIONAL OFFICER,
... Respondent
2. SECRETARY, MALA GRAMA PANCHAYATH,
3. VILLAGE OFFICER,
4. TAHSILDAR, MUKUNDAPURAM TALUK.
5. SUB INSPECTOR OF POLICE,
6. SPECIAL TAHSILDAR,
For Petitioner :SRI.N.B.ANOOP
For Respondent :SRI.P.SANTHALINGAM (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5907 of 2005
----------------------------------------------
Dated 25th July, 2008.
J U D G M E N T
Petitioner approached this court with certain
grievances regarding the notice issued by the Grama Panchayat.
In view of the intervening developments pursuant to order dated
15.3.2005, in case the parties have still any grievance left, they
may approach the 4th respondent, in which case, appropriate
action in accordance with law in the matter will be taken by the
said respondent with notice to the affected parties, expeditiously.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5907 of 2005
———————————————-
J U D G M E N T
Dated 25th July, 2008.