High Court Kerala High Court

Vincent.M.L @ Joshi vs District Industries Centre on 22 December, 2009

Kerala High Court
Vincent.M.L @ Joshi vs District Industries Centre on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33154 of 2009(L)


1. VINCENT.M.L @ JOSHI, AGED 48,
                      ...  Petitioner

                        Vs



1. DISTRICT INDUSTRIES CENTRE, AYYANTHOLE,
                       ...       Respondent

2. THE TAHSILDAR, MUKUNDAPURAM TALUK,

3. THE VILLAGE OFFICER, VARANTHARAPILLY,

4. THE DEPUTY COLLECTOR (R.R),

                For Petitioner  :SRI.JOHN NUMPELI (JUNIOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/12/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J
  ...........................................
         WP(C).NO.33154      OF   2009
  ............................................
  DATED THIS THE   22nd DAY OF  DECEMBER, 2009

                    JUDGMENT

The petitioner states that he is entitled

to the relief sought for in Ext.P4

representation, in the light of the judgment of

this court in Usha Mary V. Kerala Financial

Corporation and others(2009(4)KHC 254). Hence,

without expressing anything on merits, this

writ petition is ordered directing that Ext.P4

will be taken up, considered and orders issued

at the earliest, on the petitioner producing a

copy of this judgment and a copy of the

aforesaid decision. Let this be done, at any

rate, within a period of two weeks from the

date of production of a copy of this judgment.

Writ petition ordered accordingly.

THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/22/12