IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27731 of 2009(J)
1. K.SADANANDAN, S/O.KESAVAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DEPUTY TAHSILDAR (RR),
3. THE DEPUTY DIRECTOR OF PANCHAYATS,
4. UDUMBANCHOLA GRAMA PANCHAYAT,
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.S.DILEEP (KALLAR)
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
.......................................................................
WP (C) NO. 27731 OF 2009
...............................................
Dated this the 18th day of March, 2010
J U D G M E N T
The only prayer raised by the petitioner in this Writ
Petition is to direct the first respondent to consider and
pass appropriate orders on Exhibit P2 representation
preferred by the petitioner.
2. Heard the learned Government Pleader appearing
on behalf of the respondents 1 to 3 and also the learned
counsel appearing on behalf of the 4th respondent as well.
3. Upon hearing both the sides, this Court does not
find it necessary to go into the facts and figures pleaded in
the Writ Petition or in the Counter Affidavit filed from the
part of the 4th respondent.
4. Accordingly, the first respondent is directed to
consider and pass appropriate orders on Exhibit P2 in
accordance with law , of course after giving an opportunity
of hearing to the petitioner, as well as the fourth
respondent as expeditiously as possible, at any rate within
WP (C) NO. 27731 OF 2009
2
a period of 2 months from the date of receipt of a copy of
this Judgment. It is made clear that till such orders are
passed on Exhibit P2, all further coercive steps pursuant to
Exhibit P1 shall be kept in abeyance.
The Writ Petition is disposed of, as above.
P.R. RAMACHANDRA MENON,
JUDGE
rkc