IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17869 of 2008(B)
1. MOHAMMED THAHA, S/O SAYED MOHAMMED
... Petitioner
Vs
1. SECRETARY, KOTTAYAM MUNICIPALITY,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER (PWD)
3. EXECUTIVE ENGINEER, N.H. (R) DIVISION.
4. CHIEF ENGINEER (PWD) NATIONAL HIGHWAY,
5. STATE OF KERALA REPRESENTED BY ITS
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/08/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.17869/2008
-----------------------------------------------------------
Dated this the 18th day of August, 2008
JUDGMENT
In this writ petition, the challenge is against Ext.P3,
which is issued on the basis of Exts.P4 and P5.
2. The writ petitions containing similar grievance have
already been disposed of by this court by judgment in Peer
Mohammed V. Chirakandam Grama Panchayat(2008(3)
KLT 300).
In view of this, the writ petition is disposed of clarifying
that the petitioner herein will also be entitled to the relief
already granted in the judgment referred above and it will
be open to the petitioner to move respondents 2 an 3 for
identical reliefs.
Writ Petition is disposed of as above.
ANTONY DOMINIC
JUDGE
vi.
2