High Court Kerala High Court

Sadik N.K. vs The Kondotty Grama Panchayath on 27 January, 2009

Kerala High Court
Sadik N.K. vs The Kondotty Grama Panchayath on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17363 of 2007(S)


1. SADIK N.K., AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. THE KONDOTTY GRAMA PANCHAYATH,
                       ...       Respondent

2. THE DIST.COLLECTOR, MALAPPURAM DIST.

3. MOHAMEDISHA MASTER,

                For Petitioner  :SRI.A.F.SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :27/01/2009

 O R D E R
                  J.B.KOSHY, Ag.C.J. & V.GIRI, J.
                     --------------------------------------
                    W.P(C).No.17363 of 2007
                     -------------------------------------
                     Dated 27th January, 2009

                              JUDGMENT

Koshy, Ag.C.J.

If petitioner has any complaint against the

Panchayat, he has to approach the Ombudsman and if petitioner has

any complaint against the third respondent, he has to avail civil

remedies or remedies elsewhere.

The writ petition is disposed of accordingly.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE

tks