High Court Kerala High Court

K.P.Joseph vs State Of Kerala on 27 June, 2008

Kerala High Court
K.P.Joseph vs State Of Kerala on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33202 of 2006(C)


1. K.P.JOSEPH, AGED 68, S/O. POULE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. ADDITIONAL TAHSILDAR,

4. VILLAGE OFFICER,

5. P.O.VAREETH,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No. 33202 OF 2006
               ---------------------------------------
             Dated this the 27th day of June, 2008.


                           J U D G M E N T

Petitioner is aggrieved by Exhibit P5 order passed by the

second respondent. According to the petitioner, that matter had

already been considered by the third respondent leading to

Exhibit P2 order. Thereafter, the second respondent has passed

Exhibit P5 order without notice to the petitioner though he is an

affected party, and also without considering Exhibit P2. There is

no counter affidavit.

2. Exhibit P5 is hence quashed with a liberty to the second

respondent to consider the matter afresh with notice to the

petitioner and fifth respondent, in which case, Exhibit P2 also will

be taken into consideration.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 33202 OF 2006

J U D G M E N T

27.06.2008