High Court Kerala High Court

T.A.Balakrishnan vs The Chairman on 29 September, 2008

Kerala High Court
T.A.Balakrishnan vs The Chairman on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24849 of 2006(G)


1. T.A.BALAKRISHNAN,
                      ...  Petitioner
2. K.C.RAJAGOPAL,

                        Vs



1. THE CHAIRMAN,
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/09/2008

 O R D E R
                          KURIAN JOSEPH, J.
              ----------------------------------------------
                    W.P.(C) No.24849 of 2006
              ----------------------------------------------
                  Dated 29th September, 2008.

                            J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

” Issue a writ of mandamus or other suitable writ or
order restraining the respondent from selling the commercial plot
identified in Ext.P1, the Kerala State Housing Board, Vadakara
Housing Scheme.”

In view of the intervening developments, in case the petitioners

have still any grievance left, they may approach the

respondent/competent authority, in which case, the matter will be

duly examined by the said authority with notice to the petitioners

and other affected parties, if any, and appropriate orders in

accordance with law will be passed, within another three months.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.24849 of 2006

———————————————-

J U D G M E N T

Dated 29th September, 2008.