Kerala High Court
C.K.Abbas vs The Revenue Divisional Officer on 22 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37157 of 2009(L)
1. C.K.ABBAS, AGED 42 YEARS, S/O. LATE
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE THAVINJAL GRAMA PANCHAYATH,
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
-------------------
W.P.(C).37157/2009
--------------------
Dated this the 22nd day of December, 2009
JUDGMENT
The impugned Ext.P5 is a provisional order under Section
133 Cr.P.C. The petitioner has to show cause against that
order. Ext.P6 is the follow up action based on Ext.P5.
Therefore the moment the ADM vacates the provisional
direction contained in Ext.P5, Ext.P6 will also stand vacated.
Accordingly, the writ petition is ordered that if the petitioner
shows cause to Ext.P5, that will be appropriately considered
without delay by the ADM, after hearing the necessary parties.
THOTTATHIL B. RADHAKRISHNAN,
Judge
mrcs