Kerala High Court
Chandra Kumar V vs The Revenue Divisional Officer on 22 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32448 of 2010(E)
1. CHANDRA KUMAR V.,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. POLLUTION CONTROL BOARD,
4. PASTOR, ASSEMBLIES OF GOD,
5. SECRETARY,
For Petitioner :SRI.J.ABHILASH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 32448 OF 2010 (E)
=====================
Dated this the 22nd day of October, 2010
J U D G M E N T
The prayer sought in this writ petition is to direct that Ext.P3
order issued by the 1st respondent shall be implemented. It is
seen that complaining of non implementation of Ext.P3, petitioner
has already filed Ext.P5 before the 1st respondent. Even on the
representation, there has not been any action, and in these
circumstances, the writ petition is filed.
In the aforesaid circumstances, I dispose of this writ petition
directing the 1st respondent to take appropriate action on Ext.P5
for the implementation of Ext.P3. This the 1st respondent shall do
on the production of a copy of this judgment along with a copy of
this writ petition.
ANTONY DOMINIC, JUDGE
Rp