Kerala High Court
Youseff P.I. vs State Of Kerala on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5606 of 2005(P)
1. YOUSEFF P.I., S/O.IBRAHIM(LATE),
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE UNION OF INDIA, REP. BY ITS
For Petitioner :SRI.M.K.DILEEPAN
For Respondent :SRI.T.P.SAJID, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5606 of 2005
----------------------------------------------
Dated 11th July, 2008.
J U D G M E N T
The prayer is for appointing the petitioner as guardian
in respect of the properties of one P.I.Ismail. If still aggrieved, it is
for the petitioner to approach the civil court.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5606 of 2005
———————————————-
J U D G M E N T
Dated 11th July, 2008.