IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30398 of 2004(R)
1. FORNANDEZ K.R., KALPPARAMBU DESOM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, THRISSUR.
3. THE DISTRICT SUPPLY OFFICER, THRISSUR.
For Petitioner :SRI.T.S.RADHAKRISHNA PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/02/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 30398 OF 2004
---------------------------------------
Dated this the 1st day of February, 2008.
J U D G M E N T
This writ petition is filed mainly with the following prayer:
i) To issue a writ of mandamus or other appropriate writ,
direction or order commanding the 3rd respondent to pursue
further action for the appointment of petitioner as A.R.D.No.32
as legal heir of late Kaitharathu Rappai Licensee of
A.R.D.No.32.
There will be a direction to the second respondent to take
appropriate action in the matter, if not already taken, within a
period of two months from the date of production of a copy of
this judgment.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp