High Court Kerala High Court

E.S.Sajeevan vs The Chairman on 16 October, 2007

Kerala High Court
E.S.Sajeevan vs The Chairman on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29974 of 2007(R)


1. E.S.SAJEEVAN, EARALY HOUSE, P.O.KODALY,
                      ...  Petitioner

                        Vs



1. THE CHAIRMAN, K.S.H.B. SANTHI NAGAR,
                       ...       Respondent

2. THE CHIEF REVENUE OFFICER,

3. THE KERALA STATE HOUSING BOARD,

4. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.K.S.RAJESH

                For Respondent  :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/10/2007

 O R D E R
                       ANTONY DOMINIC, J.
                      ===============
                 W.P.(C) NO. 29974 OF 2007 R
                =====================

           Dated this the 16th day of October, 2007

                          J U D G M E N T

The request made by the petitioner is for consideration of

Ext.P4 application submitted by him.

2. Though the prayer is for extending the benefit of one

time settlement scheme, learned counsel for the respondents on

instruction submits that at the time when Ext.P4 representation

was made by the petitioner on 31/7/07, there was no such

scheme in vogue. Therefore, according to the counsel, there is

no question of extending the benefit of one time settlement

scheme to the petitioner.

3. Be that as it may, now that the petitioner has made

Ext.P4, I direct that the same shall be considered by the 1st

respondent Board. This shall be done within two months from the

date of receipt of a copy of this judgment. I make it clear that I

have not pronounced on the merits of the claim raised by the

petitioner.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp