High Court Kerala High Court

George Vadakara vs The State Of Kerala on 13 November, 2007

Kerala High Court
George Vadakara vs The State Of Kerala on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28398 of 2007(E)


1. GEORGE VADAKARA,
                      ...  Petitioner
2. K.ABDUL RASHEED,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CONSUMER DISPUTES REDRESSAL FORUM,

3. M/S.XEORX MODI CORPORATION LTD.,

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/11/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 28398 OF 2007 E
            = = = = = = = = = = = = = = = =

           Dated this the 13th November, 2007

                    J U D G M E N T

The prayer sought for in this writ petition is to

direct the 1st respondent to appoint the President and

other members in the Consumer Disputes Redressal Forum,

Kannur on an emergent basis.

2. Learned Govt. Pleader points out that by the

order dated 15-10-2007 passed by this Court in W.P.(C)

No. 4299 of 2007 four months’ time has been granted to

fill up the vacancies. Learned Govt. Pleader submits

that within the time permitted by this Court in the

order mentioned above the post will be filled up.

Recording this, the writ petition is closed.

ANTONY DOMINIC
JUDGE
jan/-