High Court Kerala High Court

Secretary vs A.Moosa on 29 January, 2010

Kerala High Court
Secretary vs A.Moosa on 29 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18951 of 2008(F)


1. SECRETARY, KANIYAMPATTA GRAMA PANCHAYAT,
                      ...  Petitioner

                        Vs



1. A.MOOSA, S/O.MOIDU, ARAKKA VEEDU,
                       ...       Respondent

2. THE OMBUDSMAN FOR LOCAL SELF GOVERNMENT

3. THE PROJECT DIRECTOR,

4. THE COMMISSIONER OF RURAL DEVELOPMENT,

5. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.MANOJ RAMASWAMY

                For Respondent  :SRI.JOHN K.GEORGE

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/01/2010

 O R D E R

ANTONY DOMINIC, J.

————————-

W.P.(C.) Nos.18951 & 18952 of 2008 (F)

———————————
Dated, this the 29th day of January, 2010

J U D G M E N T

The issues raised in these writ petitions, are covered by the

directions of this Court in the judgment in WP(C) No.18961/2008

dated 28/01/2010. Therefore, clarifying that these writ petitions

will also be governed by the directions issued in the aforesaid

judgment, these writ petitions are also disposed of.

(ANTONY DOMINIC, JUDGE)
jg