High Court Kerala High Court

Manoharan Nair vs Union Of India on 26 November, 2007

Kerala High Court
Manoharan Nair vs Union Of India on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22775 of 2004(J)


1. MANOHARAN NAIR,
                      ...  Petitioner
2. PADMINI RAVINDRAN,

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. THE SECRETARY IN CHARGE OF

3. STATE OF KERALA,

4. THE STATE CONSUMER DISPUTES REDRESSAL

5. A.V.PUSHPALATHA,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.M.THAMBAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
            Writ Petition (Civil) No.22775 of 2004
              ----------------------------------------------
                 Dated 26th November, 2007.

                          J U D G M E N T

Petitioners approached this court praying for a

direction to the 4th respondent Appellate Forum to number the

appeal, even without remitting the amounts as ordered by the

District Forum. It is submitted that during the pendency of the

appeal, the amounts have been remitted. There is also an interim

order to number the appeal. In that view of the matter, it is not

necessary for this court to go into the other legal contentions.

The writ petition is hence disposed of leaving open the

contentions. There will be a direction to the 4th respondent to

consider Ext.P2 appeal on merits expeditiously.

KURIAN JOSEPH, JUDGE.

tgs