IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15803 of 2006(F)
1. K.P. MOHAMMEDALI HAJI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE COMMISSIONER OF CIVIL SUPPLIES,
4. P.K. MOHAMMED AJMAL,
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent :SRI.ALIAS M.CHERIAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.15803 of 2006
-----------------------------------------
Dated this the 5th day of September, 2008
JUDGMENT
The prayer is for a direction to the first respondent to
consider Exts.P3 and P4. In case no orders have been passed on
Exts.P3 and P4 petitioner may produce a copy of this judgment
along with a copy of the writ petition before the first respondent
in which case appropriate orders in accordance with law will be
passed in the matter with notice to the petitioner and the 4th
respondent expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.15803 of 2006
———————————–
JUDGMENT
5th September, 2008