High Court Kerala High Court

P.Gopalakrishnan Nair vs State Of Kerala on 1 September, 2008

Kerala High Court
P.Gopalakrishnan Nair vs State Of Kerala on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22470 of 2004(Y)


1. P.GOPALAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. THE KOLLAM TAHSILDAR,

5. THE KOLLAM CORPORATION,

6. THANKAPPAN PILLAI, S/O.NEELANDAN PILLAI,

7. SUDESHAN, S/O. NANU,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.M.K.CHANDRA MOHAN DAS,SC,KOLLAM MPT

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :01/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.22470 OF 2004
               ---------------------------------------
         Dated this the 1st day of September, 2008.


                           J U D G M E N T

Actual grievance is on Exhibit P6. It is only a notice. It is

for the petitioner, if still aggrieved, to respond to the notice

issued by the 5th respondent. In the event of the petitioner

responding to the notice within a period of one month from

today, the matter will be duly considered by the 5th respondent

with notice to the petitioner and any other affected party,

expeditiously. Subject to the petitioner thus approaching the

5th respondent within a period of one month from today, the

interim order passed by this Court will continue till orders are

passed as above by the 5th respondent.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 22470 OF 2004

J U D G M E N T

01.09.2008