Kerala High Court
Kavarattu Temple Committee vs Kumarapuram Grama Panchayath on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM WP(C).No. 15970 of 2006(A) 1. KAVARATTU TEMPLE COMMITTEE, ... Petitioner Vs 1. KUMARAPURAM GRAMA PANCHAYATH, ... Respondent 2. THE SECRETARY, 3. THE ASSISTANT EDUCATIONAL OFFICER, For Petitioner :SRI.S.SHANAVAS KHAN For Respondent :SRI.V.A.MUHAMMED The Hon'ble MR. Justice KURIAN JOSEPH Dated :08/08/2008 O R D E R KURIAN JOSEPH, J. ---------------------------------------------- W.P.(C) No.15970 of 2006 ---------------------------------------------- Dated 8th August, 2008. J U D G M E N T
In the matter of unauthorised use of school premises,
there is already an interim order dated 21.6.2006. The writ
petition is hence disposed of in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.15970 of 2006
———————————————-
J U D G M E N T
Dated 8th August, 2008.