Kerala High Court
Joseph Scaria vs Union Of India on 13 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6575 of 2004(G)
1. JOSEPH SCARIA, CONVENOR OF THE COMMITTEE
... Petitioner
2. P.K.KOCHUMUHAMMED, CONVENOR OF THE
3. JAMES DOMINIC, CONVENOR OF THE COMMITTEE
4. JAMES KURIAN, CONVENOR OF THE COMMITTEE
5. KURIAN CHACKO, CONVENOR OF THE COMMITTEE
6. JOSEPH JOSEPH, CONVENOR OF THE COMMITTEE
7. V.N.KARTHIKEYAN, CONVENOR OF THE
8. K.VSIVADAS, CONVENOR OF THE COMMITTEE
9. ABRAHAM VARKEY, CONVENOR OF THE
10. SUNNY JOSEPH, CONVENOR OF THE COMMITTEE
11. A.B.SURENDRAN, AGED 45 YEARS,
12. SOBHANA P.S., AGED 42 YEARS,
Vs
1. UNION OF INDIA,
... Respondent
2. STATE OF KERALA,
3. THE DISTRICT COLLECTOR, IDUKKI.
4. THE PROJECT OFFICER,
5. IDUKKI DISTRICT PANCHAYAT,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :13/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.6575 of 2004
----------------------------------------------
Dated 13th July, 2007.
J U D G M E N T
Petitioners approached this Court praying for a
direction to the respondents 2 to 5 to release the rice due to the
committees. In view of the interim order dated 26.5.2004, in case
the petitioners have still any grievance left, they may approach
the respondents 1 and 2.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 13th July, 2007.