High Court Kerala High Court

Kavarattu Temple Committee vs Kumarapuram Grama Panchayath on 8 August, 2008

Kerala High Court
Kavarattu Temple Committee vs Kumarapuram Grama Panchayath on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15970 of 2006(A)


1. KAVARATTU TEMPLE COMMITTEE,
                      ...  Petitioner

                        Vs



1. KUMARAPURAM GRAMA PANCHAYATH,
                       ...       Respondent

2. THE SECRETARY,

3. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :SRI.V.A.MUHAMMED

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                    W.P.(C) No.15970 of 2006
               ----------------------------------------------
                    Dated 8th August, 2008.

                           J U D G M E N T

In the matter of unauthorised use of school premises,

there is already an interim order dated 21.6.2006. The writ

petition is hence disposed of in terms of the said interim order.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.15970 of 2006

———————————————-

J U D G M E N T

Dated 8th August, 2008.