High Court Kerala High Court

E.V. Jacob vs State Of Kerala on 5 July, 2007

Kerala High Court
E.V. Jacob vs State Of Kerala on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33013 of 2004(E)


1. E.V. JACOB, S/O. PHILIP,
                      ...  Petitioner
2. E.K. USMAN, CONVENOR,

                        Vs



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

2. DISTRICT COLLECTOR, KOZHIKODE.

3. THE VIKAR, ST.GEORGE MALANKARA

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  :SRI.SUNNY MATHEW

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/07/2007

 O R D E R
                            KURIAN JOSEPH, J.

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

                    W.P. (C). NO.  33013 OF 2004

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

                Dated this the 5th day of July, 2007.



                              J U D G M E N T

Petitioners approached this Court for a direction to the first

respondent to consider and pass appropriate orders on

Exhibit P5. In case no orders have been passed on Exhibit P5,

there will be a direction to the first respondent to consider

Exhibit P5 and pass appropriate orders thereon in accordance

with law, with notice to the petitioners and third respondent,

within a period of three months from the date of production of a

copy of this judgment.

This writ petition is disposed of above.

KURIAN JOSEPH, JUDGE.

smp