Kerala High Court
K.P.Surendran vs The Meenangadi Panchayath on 18 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20773 of 2009(N)
1. K.P.SURENDRAN,
... Petitioner
Vs
1. THE MEENANGADI PANCHAYATH,
... Respondent
For Petitioner :SMT.CELINE JOSEPH
For Respondent :SRI.ASOK M.CHERIAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :18/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).Nos.20773/2009-N & 22570/2009-M
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 18th day of September, 2009.
JUDGMENT
Adv.Asok M.Cherian, the learned counsel appearing
for the panchayat states that the impugned
auction has been cancelled and a fresh auction
would be held. This is recorded. In view of the
aforesaid submission, these writ petitions are
closed as infructuous.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/220909