Kerala High Court
J.K.Solomon vs The District Panchayath on 23 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6106 of 2007(B)
1. J.K.SOLOMON, AGED 52 YEARS,
... Petitioner
Vs
1. THE DISTRICT PANCHAYATH,
... Respondent
2. THE ASST. EXECUTIVE ENGINEER
For Petitioner :SRI.RAJA VIJAYARAGHAVAN
For Respondent :SRI.B.KRISHNA MANI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :23/03/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.6106 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 23rd March, 2007
JUDGMENT
Counsel for the 1st respondent-District Panchayat seeks two
weeks time. Mr.R.Renjith, counsel for the petitioner submits that on
the basis of Ext.P1 which was submitted before the 2nd respondent,
the 2nd respondent has issued a communication to the 1st respondent
recommending for release of amounts. If it is so, the 1st respondent
will consider Ext.P2 also and realise the emergency of the situation
from the petitioner’s point of view and pass appropriate orders
directing release of whatever amounts which are admitted and are
admissible.
The Writ Petition will stand disposed of as above.
srd PIUS C.KURIAKOSE, JUDGE