IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 495 of 2008(E)
1. BABU JOHN, AGED 40 YEARS, S/O. JOHN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DISTRICT COLLECTOR,
3. REVENUE DIVISIONAL OFFICER,
4. VILLAGE OFFICER,
5. TAHSILDAR,
6. SUB-INSPECTOR OF POLICE,
7. NEDUMKUNNAM GRAMA PANCHAYATH,
8. TOMY AZHAMCHIRA,
For Petitioner :SRI.C.S.MANU
For Respondent :SMT.K.MEERA
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :04/07/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A. No. 495 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 4th day of July, 2008
Judgment
H.L. Dattu, C. J:
After hearing learned counsel for the appellant, we are of the opinion
that the learned single Judge has not committed any error whatsoever while
rejecting the writ petition filed by the appellant.
2. While concurring with the findings and the conclusions reached by
the learned single Judge, we reject this appeal.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.