IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 19071 of 2001(U)
1. A.R.RAMANATHAN
... Petitioner
Vs
1. DY.TAHSILDAR
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
O.P. NO.19071 OF 2001
----------------------------------------------
Dated 20th June, 2007.
J U D G M E N T
Petitioner approached this Court aggrieved by the
alleged recovery of the loss caused to the Government by the
petitioner in the matter of re-auction of timber logs. It is
submitted that on identical facts, this Court has already disposed
of O.P.No.29050/99, giving liberty to the petitioner therein to
approach the Government. Therefore, this writ petition is also
disposed of giving liberty to the petitioner to approach the
Government within one month from today. Subject to the
petitioner approaching the Government, the matter will be duly
considered by the Government with notice to the petitioner and
appropriate orders in accordance with law will be passed, within
another two months. The interim order passed by this Court in
C.M.P.No.30871/01 will continue till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH, J.
———————————————-
O.P. NO.19071 OF 2001 (U)
———————————————-
J U D G M E N T
Dated 20th June, 2007.