IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30240 of 2008(Y)
1. M. RAHIM RAWTHER,
... Petitioner
Vs
1. THE DISTRICT MAGISTRATE AND
... Respondent
2. THE EXECUTIVE ENGINEER,
3. THE ASSISTANT ENGINEER,
For Petitioner :SRI.K.RAVEENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.30240 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of November, 2008
JUDGMENT
I heard learned counsel for the petitioner, learned Standing
Counsel and the learned Government Pleader.
2. Additional District Magistrate, Alappuzha is suo motu
impleaded as additional fourth respondent. Learned Government Pleader
takes notice for him also.
The writ petition is disposed of directing the fourth respondent
to consider and take a decision on Ext.P2 in accordance with law with
opportunity of hearing to the petitioners and also the second respondent.
This direction will hold good only if no orders are already passed on Ext.P2.
I make it clear that I have not expressed any view regarding the merit or the
maintainability of the petition. A decision as aforesaid will be taken within
six weeks from the date of production of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb