IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9740 of 2009(J)
1. MOHAMMED KUNHI, S/O.MOIDEEN KUNHI,
... Petitioner
Vs
1. MEENJA GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.K.PRAVEEN KUMAR
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/06/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.9740 of 2009-J
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 22nd day of June, 2009.
JUDGMENT
The petitioner claims that he is entitled to an
order from the first respondent panchayat
transferring the ownership of a particular
building and also for numbering of the rooms in
that building which is stated to be a row of shop
rooms. Learned counsel for the first respondent
states that if an appropriate application is
filed, the matter would be considered and
disposed of, in accordance with law. Let that be
done within an outer limit of one month from the
date of receipt of a copy of this judgment and
an application as stated above. The writ petition
is ordered accordingly.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/220609