Kerala High Court
M. Daniel vs State Of Kerala on 14 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24815 of 2006(D)
1. M. DANIEL, AGED 62,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. CHIRAKKARA GRAMA PANCHAYATH,
3. VILLAGE OFFICER,
4. SUB INSPECTOR OF POLICE,
5. SANTHI, AGED 48,
6. MATHAI, AGED 60,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/02/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.24815 of 2006
-----------------------------------------
Dated this the 14th day of February, 2007
JUDGMENT
Petitioner approached this court with certain grievances regarding
the alleged illegal construction by respondents 5 and 6. In view of the
intervening developments in case the petitioner has still any grievance
left he may approach the second respondent in which case the matter
will be duly considered by the second respondent with notice to the
petitioner and the affected parties.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.