High Court Kerala High Court

Badathoda Koyammu vs The Deputy Collector on 14 October, 2008

Kerala High Court
Badathoda Koyammu vs The Deputy Collector on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29450 of 2008(E)


1. BADATHODA KOYAMMU, S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COLLECTOR, OFFICE OF
                       ...       Respondent

2. SOUJATH CHERIYAPURA,

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  :SRI.P.R.RAMACHANDRA MENON,SC,LAKSHADWEE

The Hon'ble MR. Justice V.GIRI

 Dated :14/10/2008

 O R D E R
                             V.GIRI,J.
                       -------------------------
                  W.P ( C) No.29450 of 2008
                      --------------------------
             Dated this the 14th October, 2008

                        J U D G M E N T

Challenge in the writ petition is against Exhibits P8

and P9 orders. It is now admitted that the said orders are

appealable before the Administrator.

2. I heard Sri.R Ramadas, learned counsel for the

petitioner and Sri.P.R. Ramachandra Menon, learned

counsel for the 1st respondent.

In the circumstances, if the petitioner prefers an

appeal against Exhibits P8 and P9, within two weeks from

todeay, it shall be treated as filed in time and shall be

disposed of, in accordance with law, after hearing the

petitioner as also the 2nd respondent.

The writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3