IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32183 of 2006(F)
1. M.SHEKAR, S/O. MUTHURAMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE BLOCK DEVELOPMENT OFFICER,
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. THE MUNNAR GRAMA PANCHAYAT (SPECIAL
5. M/S. TATA TEA LTD., REP. BY ITS
For Petitioner :SRI.N.M.VARGHESE
For Respondent :SMT.AYSHA YOUSEFF, SC, MUNNAR G.PANCHAY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.32183 of 2006
----------------------------------------------
Dated 29th September, 2008.
J U D G M E N T
Petitioner approached this court aggrieved by the
recovery steps initiated against the petitioner. He has filed Ext.P4
before the 4th respondent. There is no counter affidavit. There will
be a direction to the 4th respondent to consider Ext.P4 with notice
to the petitioner and the 5th respondent and take appropriate
action thereon in accordance with law within four months from the
date of production of a copy of the judgment. There shall be no
recovery till such action is taken by the 4th respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.32183 of 2006
———————————————-
J U D G M E N T
Dated 29th September, 2008.