Kerala High Court
Bastin Mathew vs State Of Kerala on 8 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32774 of 2006(B)
1. BASTIN MATHEW, AGED 28 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THRISSUR CORPORATION,
3. THE SECRETARY,
For Petitioner :SRI.RAJIT
For Respondent :SRI.K.P.VIJAYAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/12/2006
O R D E R
PIUS C.KURIAKOSE,J.
```````````````````````````
W.P.(C) NO. 32774 OF 2006
```````````````````````````
Dated this the 8th day of December, 2006
J U D G M E N T
W.P.(c) No.32763 of 2006 filed by another party having a
similar grievance was disposed of by me today relegating that
party to remedies by way of appeal. In view of the reasons stated
in that judgment, this writ petition will stand disposed of directing
the petitioner to exhaust his statutory remedies on Exhibit P5.
However, Exhibit P5 will be kept in abeyance for a period of
one month from today.
PIUS C.KURIAKOSE, JUDGE
Rp