IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27970 of 2005(D)
1. M/S.ADMS MULTIMARKETING PVT. LTD.,
... Petitioner
Vs
1. KUTTIPURAM GRAMA PANCHAYAT,
... Respondent
For Petitioner :SRI.K.N.CHANDRABABU
For Respondent :SRI.K.P.DANDAPANI (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.27970 of 2005
-----------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
The writ petition is filed with the following prayer:-
a) Issue a writ of mandamus or such other
writ, direction or order directing the respondent to
take appropriate steps liable to be taken by them
as per Ext.P1 against the grievances highlighted by
the petitioner vide Exts.P2 to P5.
In view of the intervening developments in case the petitioner
has still any grievance left, the petitioner may bring the same to
the notice of the respondent Panchayat in which case the
respondent will take appropriate action in accordance with law, if
required with the assistance of the police, expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.27970 of 2005
———————————–
JUDGMENT
27th June, 2008