High Court Kerala High Court

Sivadasan C. vs The State Of Kerala on 11 July, 2008

Kerala High Court
Sivadasan C. vs The State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21991 of 2004(R)


1. SIVADASAN C., S/O. KELU NAMBIAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT SOCIAL WELFARE OFFICER,

3. THE PROJECT OFFICER,

4. THE SECRETARY,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.21991 of 2004
               ----------------------------------------------
                      Dated 11th July, 2008.

                           J U D G M E N T

In the matter of allotment of Anganvady in Chelambra

Grama Panchayat, in view of the statement filed on behalf of the

first respondent, in case the petitioner has still any dispute on the

factual position, he may approach the second respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.21991 of 2004

———————————————-

J U D G M E N T

Dated 11th July, 2008.