IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34317 of 2007(I)
1. MANEESHA KALA KAYIKA VEDI,
... Petitioner
Vs
1. THE PALLIKKAL GRAMA PANCHAYAT,
... Respondent
2. THE DISTRICT COLLECTOR,
3. KERALA STATE YOUTH WELFARE BOARD,
4. THE CONVENOR, ORGANISING COMMITTEE,
For Petitioner :SRI.K.P.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :21/11/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 34317 of 2007
----------------------------------
Dated this the 21st day of November , 2007
JUDGMENT
I do not propose to decide the merits of the grounds raised. But
Ext.P9 representation has been submitted by the petitioner before the
3rd respondent voicing their grievances. On going through the
averments in the writ petition and on hearing the submissions of
Sri.K.S.Sudheer, the learned counsel for the petitioner, I feel that
there is an element of genuineness in the grievance voiced by the
petitioner. Ext.P9 will be taken up by the 3rd respondent at the earliest
and correct decision on the same will be taken taking into account the
various grounds raised in the writ petition. If the petitioner is desirous
of a hearing opportunity, it is open to them to make a request in
that regard before the 3rd respondent. Decision as directed above will
be taken at the earliest and at any rate within three weeks of receiving
a copy of this judgment together with a copy of this writ petition.
PIUS C. KURIAKOSE,
JUDGE.
Dpk