IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2518 of 2007(Y)
1. A.P.BABY, AGED 45, PALATHADATHIL HOUSE,
... Petitioner
Vs
1. THE DIRECTOR OF PANCHAYATHS,
... Respondent
2. THE VADAVUCODE PUTHENCRUZ GRAMA
3. THE SECRETARY,
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :22/01/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 2518 of 2007
----------------------------------
Dated this 22nd day of January, 2007
JUDGMENT
Sri.M.P.Madhavankutty, the learned Standing
Counsel takes notice for respondents 2 and 3. Sri.Mathew
G.Vadakkal the learned Government Pleader takes notice for the
first respondent.
2. The petitioner’s grievance is that the difference in
purchase price of tar to which he is eligible is not being
disbursed to him. I do not propose to examine the merits of the
petitioner’s claim. Ext.P1 filed by the petitioner is now pending
before the Secretary (3rd respondent). The 3rd respondent will
take up Ext.P1, consider the same in the light of the various
grounds raised in the writ petition, hear the petitioner and take a
correct and just decision on Ext.P1. Decision as directed above
will be taken by the 3rd respondent at his earliest and at any rate
within one month of receiving a copy of this judgment.
The writ petition is disposed of as above.
PIUS C.KURIAKOSE
Judge
dpk
WPC No 2