Kerala High Court
Lathakumari vs The District Collector on 1 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32405 of 2006(G)
1. LATHAKUMARI, D/O.RAJAMMA,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR, TALUK OFFICE,
3. THE ASSISTANT DIVISIONAL OFFICER,
4. THE SUPERINTENDENT OF POLICE,
5. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.B.MOHANLAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/02/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.32405 OF 2006
-------------------------------------------
Dated this the 1st day of February, 2007
JUDGMENT
Heard learned counsel for the petitioner and learned
Government Pleader.
The competent among the respondents will take note of
Exts.P1 and P2 and consider the case of the petitioner in
accordance with law, after affording her an opportunity of being
heard. Let this be done at the earliest, at any rate, within a
period of two months from the date of receipt of a copy of this
judgment.
The writ petition is disposed of with the above direction.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.