IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28165 of 2007(C)
1. AMBIKAPULLIYADIRI AMMA,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE COMMISSIONER,
3. THE EXECUTIVE OFFICER,
4. E.SATHISHKUMAR, CHAIRMAN,
5. K.JAYAPRAKASH,
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :03/10/2007
O R D E R
K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.28165 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of October, 2007
JUDGMENT
Radhakrishnan, J
Writ petition is preferred by the petitioner seeking a writ
of mandamus or any other appropriate writ, order or direction,
directing the 2nd respondent to convene a meeting of the Board
of Trustees exclusively to consider the no confidence motion
moved by the petitioner and two other members of the Trustee
Board as requested in Ext.P5 within a time frame and for other
reliefs.
Writ petition is disposed of with a direction to the second
respondent/Commissioner to do the needful in the matter within
a period of two months from the date of receipt of a copy of this
judgment.
K.S.RADHAKRISHNAN, JUDGE
A.K.BASHEER, JUDGE
jes