IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9797 of 2006(N)
1. K.K.RAMOOTTY, S/O. SANKARANKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS CHIEF
... Respondent
2. KERALA STATE HOUSING BOARD,
3. THE DISTRICT COLLECTOR, KOZHIKODE,
4. SPECIAL DEPUTY TAHSILDAR,
5. ACCOUNTS OFFICER, KERALA STATE HOUSING
6. THE VILLAGE OFFICER, RAROTH VILLAGE,
For Petitioner :SRI.PHILIP ANTONY CHACKO
For Respondent :SRI.P.C.IYPE, SC, KSHB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.9797 of 2006
-----------------------------------------
Dated this the 19th day of September, 2008
JUDGMENT
Petitioner approached this court aggrieved by the steps
taken by the second respondent for recovery of arrears. In view
of the intervening developments in case the petitioner has still
any grievance left he may approach the second respondent in
which case appropriate action in accordance with law in the
matter, extending also the benefits, if any available under the
settlement schemes during the pendency of the writ petition,
shall be taken within another three months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.9797 of 2006
———————————–
JUDGMENT
19th September, 2008