Kerala High Court
M.Durai vs State Of Kerala To Be Represented on 29 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30070 of 2006(D)
1. M.DURAI, S/O.MADAN, AGED 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA TO BE REPRESENTED
... Respondent
2. THE DISTRICT COLLECTOR,
3. REVENUE DIVISIONAL OFFICER,
4. THE TAHSILDAR, DEVIKULAM TALUK,
For Petitioner :SRI.N.M.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.30070 of 2006
----------------------------------------------
Dated 29th September, 2008.
J U D G M E N T
Petitioner approached this court apprehending
eviction. It is seen that Ext.P9 representation in that regard is
pending before the second respondent. There will be a direction
to the second respondent to take appropriate action on Ext.P9
with notice to the petitioner expeditiously. Till such action is
taken, the interim order passed by this court will continue.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.30070 of 2006
———————————————-
J U D G M E N T
Dated 29th September, 2008.