High Court Kerala High Court

T.Sulaiman vs State Of Kerala on 26 November, 2007

Kerala High Court
T.Sulaiman vs State Of Kerala on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25720 of 2004(J)


1. T.SULAIMAN,S/O. MOIDEEN,
                      ...  Petitioner
2. K.T.VARGHESE,S/O. THOMAS,

                        Vs



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

2. AMBALAVAYAL GRAMA PANCHAYAT (SPECIAL

                For Petitioner  :SRI.J.DEVADANAM

                For Respondent  :SRI.S.EASWARAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                          KURIAN JOSEPH J.
               ----------------------------------------------
             Writ Petition (Civil) No.25720 of 2004
               ----------------------------------------------
                  Dated 26th November, 2007.

                           J U D G M E N T

Petitioners approached this court aggrieved by Ext.P2

notice issued by the second respondent. In case the petitioners

have still any grievance left, they may approach the Panchayat, in

which case, the matter will be duly examined by the Panchayat

with notice to the petitioners and appropriate orders in

accordance with law thereon will be passed, referring to the

contentions taken by the petitioners, within another four months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs