High Court Kerala High Court

Rasheed A.M. vs The District Collector on 19 August, 2010

Kerala High Court
Rasheed A.M. vs The District Collector on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25739 of 2010(N)


1. RASHEED A.M., AGED 78 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR(RR),

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.S.JAMAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :19/08/2010

 O R D E R
                     P.R.RAMACHANDRA MENON, J
                   ---------------------------
                       W.P(C) No. 25739 of 2010-N
                  ----------------------------
               Dated this the 19th day of August, 2010.

                             J U D G M E N T

The learned counsel for the petitioner submits that the

grievance projected in the Writ Petition has already been taken up

by filing Ext.P4 objection before the first respondent and the matter

is still pending. It is also stated that the petitioner will be satisfied,

if the first respondent is directed to consider Ext.P4 and pass

appropriate orders thereon, within the specified time.

2. Heard the learned Government Pleader as well.

3. Considering the limited nature of the relief pressed

before this Court, it is not necessary to go into the merits of the

case. Accordingly, the first respondent is directed to consider

Ext.P4 and pass appropriate orders in accordance with the relevant

provisions of law, of course after giving an opportunity of hearing to

the petitioner and all concerned including the additional

respondents 4 and 5, as expeditiously as possible, at any rate within

one month from the date of receipt of a copy of this judgment.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON
JUDGE
ab