IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 14580 of 2000(I)
1. P.ASHRAF
... Petitioner
Vs
1. THE NANMANDA GRAMA PANCHAYAT
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/02/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P.No.14580 of 2000
-----------------------------------------
Dated this the 19th day of February, 2007
JUDGMENT
The writ petition is filed with the following prayer:-
a) to issue a writ of mandamus or any other
appropriate writ order or direction commanding the 1st
respondent to assess and number the petitioner’s building
which is situate in R.S.No.59/1 of the Nanmanda
Panchayat, provided there is no injunction restraining the
grant of number in O.S.44/2000 of the Munsiff Court,
Kozhikode.
Heard learned counsel for the petitioner and the learned Government
Pleader. As there is no legal impediment I see no reason to refuse the
prayer. The writ petition is allowed in terms of the prayer extracted
above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
O.P.NO.14580/2000
JUDGMENT
19th February, 2007