High Court Kerala High Court

All Kerala Rental Building … vs State Of Kerala on 18 March, 2010

Kerala High Court
All Kerala Rental Building … vs State Of Kerala on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6977 of 2010(V)


1. ALL KERALA RENTAL BUILDING OWNER'S
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY
                       ...       Respondent

2. SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.SANTHOSH THOMAS KANDAMCHIRA

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :18/03/2010

 O R D E R
         PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                    ----------------------------------

                    WP(C). No.6977 of 2010

                   ----------------------------------
               Dated this the 18th day of March, 2010

                          J U D G M E N T

———————-

Pius C.Kuriakose,J.

Even though Sri. V.N. Sasidharan, learned counsel

for the writ petitioner addressed very persuasive arguments,

we are not inclined to direct the 1st respondent to consider and

dispose of Ext.P2 representation as requested by him. We

notice that Ext.P1 judgment has already been passed by this

court drawing the attention of the Government to the grievance

voiced by the petitioner in that writ petition (substantially the

same as the grievance voiced by the present writ petitioner)

and directed the Government to bestow proper attention on the

issue and take appropriate remedial measures. According to us

Ext.P1 takes care of the grievance of the petitioner also. If the

petitioner has a specific grievance that this court did not fix any

time limit in Ext.P1 it is for the petitioner to move for review or

modification of Ext.P1. With the above observations the writ

petition is dismissed.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb