IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 2088 of 2003(W)
1. G.RAJENDRAN, PUTHEN VEEDU,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR (R.R), CHIRAYINKEEZHU
For Petitioner :SRI.MANOJ R. NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/10/2006
O R D E R
KURIAN JOSEPH, J.
-------------------------
O.P.No. 2088 OF 2003
--------------------------
Dated this the 19th October, 2006
J U D G M E N T
This writ petition is filed with the following prayers:-
a) issue a writ of mandamus or any other
appropriate writ, direction or order commanding the
1st respondent to consider and pass appropriate orders
on Ext.P3 representation of the petitioner.
b) issue a writ of mandamus or any other
appropriate writ, direction or order commanding the
respondents to keep in abeyance all further
proceedings to Ext.P2 pending final consideration of
Ext.P3 representation.
There will be a direction to the 1st respondent to pass
appropriate orders on Ext.P3 with notice to the petitioner within
a period of three months from the date of production of a copy of
this judgment. The fate of the interim order will depend on the
order thus passed by the 1st respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps
2
KURIAN JOSEPH, J.
O.P.No.2088/2003
JUDGMENT
19th October, 2006