High Court Kerala High Court

Jessy Francis vs State Of Kerala Represented By … on 6 August, 2008

Kerala High Court
Jessy Francis vs State Of Kerala Represented By … on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13919 of 2008(F)


1. JESSY FRANCIS, W/O FRANCIS,
                      ...  Petitioner

                        Vs



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

2. VILLAGE OFFICER, KOADAKARA VILLAGE,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/08/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).13919/2008
                        --------------------
           Dated this the 6th day of May, 2008

                        JUDGMENT

Petitioner has approached this Court essentially

seeking a direction to the first respondent to attest the

original of Ext.P1 power of attorney. Learned

Government Pleader, on instructions, submits that

necessary steps will be taken as regards the attestation,

on the petitioner producing an heirship certificate.

Submission is recorded. In the result, writ petition is

disposed of directing the second respondent to do the

needful within one week of the petitioner producing the

legal heirship certificate.

V.GIRI,
Judge

mrcs