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