IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36583 of 2005(E)
1. K.C.JACOB, KALARICKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SPECIAL TAHSILDAR (RR),
4. THE VILLAGE OFFICER,
5. K.C.TOMY, KALARICKAL HOUSE,
For Petitioner :SRI.JOSHI N.THOMAS
For Respondent :SRI.THOMAS CHAZHUKKARAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/07/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.36583 OF 2005, I.A.No.8152/07
& Cont. Case No.1099 OF 2006
-------------------------------------------
Dated this the 30th day of July, 2007
JUDGMENT
These matters are essentially between brothers. It is
unfortunate that the petitioner in these matters was driven into
such a situation by his brother. But with the passage of time, all
Government dues have been satisfied by the 5th respondent in
the writ petition and therefore, the matter has to be given a
quietus.
2. Though I.A.No.8152/07 in W.P(C).36583/05 has been filed
by making definite allegation of having filed a false affidavit,
having regard to the totality of the facts and circumstances, I am
not inclined to issue any further orders in that interlocutory
application necessitating any action under the penal laws.
All proceedings in I.A.No.8152/07, in the writ petition and
in the contempt case would stand terminated by this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.