Kerala High Court
Hydrose vs State Of Kerala on 8 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36543 of 2010(P)
1. HYDROSE, S/O. MUHAMMED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 36543 OF 2010
=====================
Dated this the 8th day of December, 2010
J U D G M E N T
The prayer sought in the writ petition is to consider Ext.P1
application made by the petitioner for assignment of land
mentioned therein.
Taking note of the case of the petitioner regarding the
pendency of Ext.P1, the writ petition is disposed of directing the
2nd respondent to consider the said application in accordance with
law. This shall be done at any rate within 8 weeks of production of
a copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp