Kerala High Court
C.C.Subrahmanian vs The State Of Kerala on 20 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23136 of 2009(J)
1. C.C.SUBRAHMANIAN, AGED 55 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DEPUTY DIRECTOR OF PANCHAYAT,
3. THE VALAKAM GRAMA PANCHAYAT
4. THE EXECUTIVE ENGINEER,
5. GOPALAN, AGED 50 YEARS,
6. AJITHA, AGED 42 YEARS,
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/08/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.23136 OF 2009
-------------------------------------------
Dated this the 20th day of August, 2009
JUDGMENT
Notice to the respondents dispensed with preserving their
right for re-hearing of the matter, if aggrieved.
Without expressing anything on merits, this writ petition is
disposed of directing that Ext.P1, if received and pending, shall
be taken up, considered and decided upon by the competent
among the respondents, in accordance with law, within a period
of 45 days from the date of receipt of a copy of this judgment,
after hearing the necessary parties.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.22/8.