High Court Kerala High Court

Chacko Mathew vs Puramattam Grama Panchayat on 23 March, 2007

Kerala High Court
Chacko Mathew vs Puramattam Grama Panchayat on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21018 of 2006(B)


1. CHACKO MATHEW, VAZHANAKOTTU HOUSE,
                      ...  Petitioner

                        Vs



1. PURAMATTAM GRAMA PANCHAYAT,
                       ...       Respondent

2. PRESIDENT, PURAMATTAM GRAMA PANCHAYAT

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  :SRI.ASOK M.CHERIAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :23/03/2007

 O R D E R
                           PIUS C.KURIAKOSE, J.

                      ----------------------------------

                      W.P.(C)NO. 21018  of    2006

                      ----------------------------------

                 Dated this 23rd day of   March, 2007


                                   JUDGMENT

Heard both sides in detail. I do not find any reason for

denying relief to the petitioner. Pursuant to the interim order,

the petitioner has received substantial portion of the amounts

due to him. The balance amount due is Rs.60,000/- only.

I dispose of the writ petition directing the respondents to

pay the balance amount due towards the pending bills to the

petitioner within six weeks of receiving a copy of this judgment.

PIUS C.KURIAKOSE

Judge

dpk