IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13919 of 2008(F)
1. JESSY FRANCIS, W/O FRANCIS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY SECRETARY
... Respondent
2. VILLAGE OFFICER, KOADAKARA VILLAGE,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/08/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).13919/2008
--------------------
Dated this the 6th day of May, 2008
JUDGMENT
Petitioner has approached this Court essentially
seeking a direction to the first respondent to attest the
original of Ext.P1 power of attorney. Learned
Government Pleader, on instructions, submits that
necessary steps will be taken as regards the attestation,
on the petitioner producing an heirship certificate.
Submission is recorded. In the result, writ petition is
disposed of directing the second respondent to do the
needful within one week of the petitioner producing the
legal heirship certificate.
V.GIRI,
Judge
mrcs