IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20233 of 2006(H)
1. SRI.RAMANATHAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. VILLAGE OFFICER,
3. DEPUTY TAHSILDAR,
4. DEPUTY COMMISSIONER (APPEALS),
5. M/S.U'RON MARKETING SERVICES PVT.LTD.,
For Petitioner :SRI.M.H.HANIL KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/10/2010
O R D E R
P.R.RAMACHANDRA MENON, J
--------------------------------------
W.P.(C).NO.20233 OF 2006
-------------------------------------
Dated this the 29th day of October, 2010
JUDGMENT
This writ petition was admitted by this Court also granting an
interim order as prayed for on 01-08-2006. But obviously, no ‘main
relief’ is sought for in the writ petition, but for the interim relief shown at
page 6 (immediately after the Grounds 1 to 5). Interim relief can only
subserve the main relief. Quite strangely, a detailed counter affidavit has
also been filed from the part of the respondent, stating that the petitioner
is not entitled to get any relief as prayed for in the Writ Petition (para 10).
In the absence of any main relief, this Court is not supported to look into
the matter any further. The writ petition is dismissed accordingly;
however without expressing anything on merits.
The Registry will explain why no defect was noted in respect of the
serious lapse.
P.R.RAMACHANDRAMENON,JUDGE
pm