IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 482 of 2009()
1. JAYAMANI, CHEMBAKASSERIL VEETTIL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. PRINCIPAL SECRETARY TO GOVERNMENT,
3. DISTRICT COLLECTOR,
4. TAHSILDAR, KARUNAGAPPALLY,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :11/03/2009
O R D E R
KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
----------------------------------------------
W.A. No.482 of 2009
----------------------------------------------
Dated 11th March, 2009.
J U D G M E N T
Kurian Joseph, J.
Appellant is the petitioner. The writ petition was filed
praying for a direction to the second respondent to consider
Ext.P3 representation, wherein the petitioner has prayed for some
reliefs, being a Tsunami victim. Learned Single Judge dismissed
the writ petition stating that there was no provision enabling the
second respondent to grant any relief. We are afraid, the
conclusion by the learned Single Judge is too early. It is for the
authority concerned to consider the matter and extend the
benefits if any, to which the petitioner, who is a Tsunami victim is
eligible. Therefore, we set aside the judgment under appeal and
dispose of the writ petition directing the second respondent to
consider Ext.P3 and take appropriate action thereon in
accordance with law within two months from the date of
production of a copy of the judgment along with a copy of the
writ petition. In case the petitioner requests for an opportunity for
WA NO.482/09 2
hearing, the same shall also be granted.
The Writ Appeal is disposed of as above.
KURIAN JOSEPH, JUDGE.
S.S.SATHEESACHANDRAN, JUDGE.
tgs
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ
———————————————-
W.A. No.482 of 2009
———————————————-
J U D G M E N T
Dated 11th March, 2009.