IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28093 of 2007(T)
1. P.B.BALACHANDRAN, POZHIYIL HOUSE,
... Petitioner
2. JUSTIN RAPHEL, NADAKKAVIL HOUSE,
Vs
1. KERALA STATE HOUSING BOARD,
... Respondent
2. REGIONAL ENGINEER, K.S.H.B.,
3. COMPETENT AUTHORITY/EXECUTIVE ENGINEER,
4. SUB DIVISION OFFICER, KSHB, CHALAKKUDI.
For Petitioner :SRI.K.I.SAGEER
For Respondent :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/10/2007
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C). NO. 28093 OF 2007
---------------------
Dated this the 4th day of October, 2007
J U D G M E N T
It is now submitted by the learned counsel for the 1st
respondent that Exts. P5 and P6 are only show cause notices and
that the reply submitted vide Exts. P7 and P8 against cancellation of
allotment will be considered before any final decision is taken in the
matter.
2. In view of this, it is directed that the respondents shall
consider Exts.P5 and P6 in the light of Exts.P7 and P8 replies
submitted by the petitioners and take a final decision in the matter,
with notice to the petitioners.
Until a decision is taken in the matter as above, the status
quo as on date shall be maintained.
ANTONY DOMINIC, JUDGE
vps