Kerala High Court
S.Sundaresa Pai vs The District Collector on 22 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30691 of 2008(D)
1. S.SUNDARESA PAI, S/O. PADMANABHA PAI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM
... Respondent
2. THE DISTRICT SUPPLY OFFICER,
3. SMT. N.H.ABIDA, H.NO.5/310,
4. SRI.M.R. SURESH, 8/501,T.D. SCHOOL
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.30691 of 2008
--------------------------
Dated this the 22nd October, 2008
J U D G M E N T
Though service of notice is incomplete, petitioner
does not seem to be interested in prosecuting the writ
petition.
Having heard the learned Government Pleader also,
I am of the view that Exhibit-P17 order cannot be stated
to be vitiated by an error of law or jurisdiction or other
irregularity so as to warrant interference by this court.
In the circumstances, the writ petition is dismissed.
(V.GIRI,JUDGE)
ma
2
3