High Court Kerala High Court

Francis D’Souza vs State Of Kerala on 23 May, 2008

Kerala High Court
Francis D’Souza vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6226 of 2005(N)


1. FRANCIS D'SOUZA,
                      ...  Petitioner

                        Vs



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

2. THE VILLAGE OFFICER,

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/05/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.6226 of 2005
              ----------------------------------------------
                    Dated 23rd May, 2008.

                          J U D G M E N T

In the matter of allotment of survey number, in view of

the intervening developments, in case the petitioner has still any

grievance left, he may approach the District Collector, in which

case, appropriate action in accordance with law in the matter will

be taken within another four months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.6226 of 2005

———————————————-

J U D G M E N T

Dated 23rd May, 2008.