High Court Kerala High Court

M.Shekar vs State Of Kerala on 29 September, 2008

Kerala High Court
M.Shekar vs State Of Kerala on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32183 of 2006(F)


1. M.SHEKAR, S/O. MUTHURAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE BLOCK DEVELOPMENT OFFICER,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. THE MUNNAR GRAMA PANCHAYAT (SPECIAL

5. M/S. TATA TEA LTD., REP. BY ITS

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  :SMT.AYSHA YOUSEFF, SC, MUNNAR G.PANCHAY

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.32183 of 2006
               ----------------------------------------------
                 Dated 29th September, 2008.

                           J U D G M E N T

Petitioner approached this court aggrieved by the

recovery steps initiated against the petitioner. He has filed Ext.P4

before the 4th respondent. There is no counter affidavit. There will

be a direction to the 4th respondent to consider Ext.P4 with notice

to the petitioner and the 5th respondent and take appropriate

action thereon in accordance with law within four months from the

date of production of a copy of the judgment. There shall be no

recovery till such action is taken by the 4th respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.32183 of 2006

———————————————-

J U D G M E N T

Dated 29th September, 2008.