Kerala High Court
Mohanan Pilla vs The Additional District … on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10713 of 2006(A)
1. MOHANAN PILLA, S/O.KRISHNA KURUP,
... Petitioner
Vs
1. THE ADDITIONAL DISTRICT EXECUTIVE
... Respondent
2. THE TAHSILDAR, KOTTARAKKARA TALUK,
3. THE VILLAGE OFFICER,
For Petitioner :SMT.T.B.MINI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 10713 of 2006
-----------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
Petitioner is aggrieved by Exts.P1 and P5 notices. Since
they are only notices it will be open to the petitioner to file his
objections before the first respondent in which case appropriate
action with notice to the petitioner will be taken in the matter in
accordance with law within another three months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.10713 of 2006
———————————–
JUDGMENT
27th June, 2008