High Court Kerala High Court

K.V.Seetharaman vs Assistant Director Of … on 13 February, 2009

Kerala High Court
K.V.Seetharaman vs Assistant Director Of … on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4834 of 2009(A)


1. K.V.SEETHARAMAN,KURILI HOUSE,
                      ...  Petitioner

                        Vs



1. ASSISTANT DIRECTOR OF AGRICULTURE,
                       ...       Respondent

2. PRINCIPAL AGRICULTURE OFFICER,THRISSUR.

3. DEPUTY TAHSILDAR(R.R),THRISSUR-2.

4. VILLAGE OFFICER, PUTHUR.P.O, THRISSUR.

5. STATE OF KERALA,REPRESENTED BY ITS

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/02/2009

 O R D E R
                   ANTONY DOMINIC,J.
              -----------------------
                W.P.(C).No.4834 OF 2009
              ------------------------
          Dated this the 13th day of February, 2009.

                        JUDGMENT

In this writ petition, the petitioner contends that in

pursuance to Ext.P4 judgment in WP(c).No.4607/08, he has

filed Ext.P5 before the 2nd respondent against Ext.P3

proceedings of the first respondent. He prays for a

direction to the 2nd respondent to dispose of Ext.P5 on an

expeditious basis.

Having regard to the limited relief that is sought for

and taking into account the case of the petitioner regarding

the pendency of Ext.P5, the writ petition itself is disposed

of directing the 2nd respondent to consider and pass orders

on Ext.P5 as expeditiously as possible and at any rate

within 4 weeks from the date of production of a copy of

the judgment. It is also directed that in the meanwhile

WPC No..4834/2009 /2/

further proceedings, if any, for recovery of the amount due

under Ext.P3 will be kept in abeyance.

(ANTONY DOMINIC)
JUDGE
vi/