IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21018 of 2006(B)
1. CHACKO MATHEW, VAZHANAKOTTU HOUSE,
... Petitioner
Vs
1. PURAMATTAM GRAMA PANCHAYAT,
... Respondent
2. PRESIDENT, PURAMATTAM GRAMA PANCHAYAT
For Petitioner :SRI.JOMY GEORGE
For Respondent :SRI.ASOK M.CHERIAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :23/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 21018 of 2006
----------------------------------
Dated this 23rd day of March, 2007
JUDGMENT
Heard both sides in detail. I do not find any reason for
denying relief to the petitioner. Pursuant to the interim order,
the petitioner has received substantial portion of the amounts
due to him. The balance amount due is Rs.60,000/- only.
I dispose of the writ petition directing the respondents to
pay the balance amount due towards the pending bills to the
petitioner within six weeks of receiving a copy of this judgment.
PIUS C.KURIAKOSE
Judge
dpk