High Court Kerala High Court

E.A.Thomas vs State Of Kerala on 24 September, 2008

Kerala High Court
E.A.Thomas vs State Of Kerala on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10985 of 2005(G)


1. E.A.THOMAS, ANTHAPPAN, ERALY HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CHIEF ENGINEER (IRRIGATION &

3. THE EXECUTIVE ENGINEER, MINOR IRRIGATION

4. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.10985 of 2005
              ----------------------------------------------
                Dated 24th September, 2008.

                          J U D G M E N T

In the matter of payment of bill amounts, in case the

petitioner has still any grievance left, petitioner may approach the

first respondent or work out the relief before the civil court.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.10985 of 2005

———————————————-

J U D G M E N T

Dated 24th September, 2008.