High Court Kerala High Court

Pushpa Kumari vs Rajendra Moni on 17 June, 2009

Kerala High Court
Pushpa Kumari vs Rajendra Moni on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16747 of 2009(K)


1. PUSHPA KUMARI, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. RAJENDRA MONI, S/O.SUDHAKARAN,
                       ...       Respondent

2. DEPUTY DIRECTOR OF PANCHAYAT,

3. NEDUMANGAD TALUK LOCAL BODIES EMPLOYEES

4. SUSEELA, HEAD CLERK, KALLIKKADU

                For Petitioner  :SRI.K.J.SAJI ISAAC

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/06/2009

 O R D E R
                            V.GIRI,J.
                     -------------------------
                 W.P ( C) No. 16747 of 2009
                     --------------------------
               Dated this the 17th June,2009

                       J U D G M E N T

Petitioner is arrayed as 3rd respondent in a

complaint filed before the Lok Adalath. The grievance

raised by the petitioner in this writ petition is that she

was asked to appear in person on every posting.

Petitioner is a widow. She is suffering from certain

ailments and is permanently residing in Pathanamthitta

district. She finds it difficult to appear before the Lok

Adalath. If the petitioner files an application for

permission to appear through a counsel, shall be first

looked into by the Lok Adalath and I am sure the Hon’ble

Lok Adalath shall pass orders on the stay application

before requiring the petitioner to appear in person, if at

all necessary.

(V.GIRI,JUDGE)
ma

2

3