High Court Kerala High Court

M.T. Marikumar vs The Deputy Director on 13 June, 2007

Kerala High Court
M.T. Marikumar vs The Deputy Director on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15919 of 2004(T)


1. M.T. MARIKUMAR, MATHARAYIL HOUSE,
                      ...  Petitioner
2. P.P. RAJEEVAN, THAACHANAKULATH,
3. RANJITHKUMAR G., SREEBHAVAN,
4. ANITHAKUMARI, THOPPILVEEDU,
5. MADHUSOODHANAN PILLAI, PUTHENPURACKAL
6. K.K. ANIL, KULATHINTE THEKKETHIL
7. MURALEEDHARAKURUP, KATTIPARAMBIL HOUSE,
8. K. NARAYANA KARNAVAR, PADINJATTEDATH

                        Vs



1. THE DEPUTY DIRECTOR, DAIRY DEVELOPMENT
                       ...       Respondent

2. KSHEEROLPADAKA SASHAKARANA SANGHAM

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :SRI.P.VINODKUMAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :13/06/2007

 O R D E R
                             KURIAN JOSEPH J.

                 ----------------------------------------------

                      W.P.(C) No.15919  of 2004

                 ----------------------------------------------

                         Dated 13th  June,  2007.

                              J U D G M E N T

Petitioners approached this Court aggrieved by

Exts.P1 to P8 notices issued by the first respondent. It is for the

petitioners to submit their objections before the first respondent.

In the event of the petitioners thus representing the matter before

the first respondent within two months from today, the matter will

be duly considered by the first respondent with notice to the

petitioners and the second respondent and appropriate orders in

accordance with law will be passed expeditiously. The interim

order passed by this Court on 27.5.2004 will continue till such

time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO. OF 2003

———————————————-

J U D G M E N T

Dated 13th June, 2007.