High Court Kerala High Court

C.K.Mohammed Bava vs The District Collector on 27 June, 2008

Kerala High Court
C.K.Mohammed Bava vs The District Collector on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21301 of 2007(J)


1. C.K.MOHAMMED BAVA, AGED 57,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                   W.P(C) No. 21301 of 2007
              -----------------------------------------
             Dated this the 27th day of June, 2008

                             JUDGMENT

The challenge is on Ext.P6 order passed by the District

Collector. One of the main contentions raised is that the

petitioner was not put to notice. There is no counter affidavit.

The writ petition is hence disposed of as follows. In the event of

the petitioner approaching the first respondent for

reconsideration of Ext.P6 within a period of one month from

today, the District Collector shall consider the matter afresh

adverting to the contentions, if any, taken by the petitioner and

appropriate orders in accordance with law shall be passed within

another three months. The fate of the bond executed by the

petitioner pursuant to the interim order dated 11-7-2007 will

depend on the order thus passed by the District Collector.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.21301 of 2007

———————————–

JUDGMENT

27th June, 2008