High Court Kerala High Court

C.C.Subrahmanian vs The State Of Kerala on 20 August, 2009

Kerala High Court
C.C.Subrahmanian vs The State Of Kerala on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23136 of 2009(J)


1. C.C.SUBRAHMANIAN, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF PANCHAYAT,

3. THE VALAKAM GRAMA PANCHAYAT

4. THE EXECUTIVE ENGINEER,

5. GOPALAN, AGED 50 YEARS,

6. AJITHA, AGED 42 YEARS,

                For Petitioner  :SRI.PAUL K.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :20/08/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.23136 OF 2009
                  -------------------------------------------
              Dated this the 20th day of August, 2009


                              JUDGMENT

Notice to the respondents dispensed with preserving their

right for re-hearing of the matter, if aggrieved.

Without expressing anything on merits, this writ petition is

disposed of directing that Ext.P1, if received and pending, shall

be taken up, considered and decided upon by the competent

among the respondents, in accordance with law, within a period

of 45 days from the date of receipt of a copy of this judgment,

after hearing the necessary parties.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.22/8.