Kerala High Court
Anugraha Kudumbasree vs District Collector on 10 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20742 of 2008(S)
1. ANUGRAHA KUDUMBASREE, KARANTHOOR
... Petitioner
Vs
1. DISTRICT COLLECTOR, KOZHIKODE.
... Respondent
2. THE GROUND WATER DEPARTMENT,
3. M/S.WAVE AQUA PRODUCTS, KP 1/296 C,
For Petitioner :SRI.K.A.SALIL NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :10/07/2008
O R D E R
J.B. KOSHY & P.N. RAVINDRAN, JJ.
----------------------------------------------------
W.P.(C).NO.20742 OF 2008-S
----------------------------------------------------
Dated this the 10th day of July, 2008.
JUDGMENT
Koshy, J:
The petitioner filed Ext.P2. Without expressing any opinion on
the merits of the dispute, we direct the District Collector to dispose
of Ext.P2 in accordance with law after hearing the third
respondent, concerned statutory authorities and all the aggrieved
parties as expeditiously as possible, in any event, within two
months from the date of receipt of a copy of this judgment.
J.B. KOSHY, JUDGE.
P.N. RAVINDRAN, JUDGE.
cl
.
2