High Court Kerala High Court

Asha vs State Of Kerala on 24 September, 2008

Kerala High Court
Asha vs State Of Kerala on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17702 of 2006(G)


1. ASHA, W/O. GOPAKUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. TAHASILDAR,

4. VILLAGE OFFICER,

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                  W.P(C) No. 17702 of 2006
             -----------------------------------------
        Dated this the 24th day of September, 2008

                            JUDGMENT

Petitioner is aggrieved by Ext.P4 stop memo. The

competent authority is the Revenue Divisional Officer. Petitioner

may approach the said authority in which case the matter will be

duly examined with notice to the petitioner and any other

affected party and appropriate orders in accordance with law in

the matter will be passed within another six months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.17702 of 2006

———————————–

JUDGMENT

24th September, 2008