High Court Kerala High Court

Mohammed Thaha vs Secretary on 19 August, 2008

Kerala High Court
Mohammed Thaha vs Secretary on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17869 of 2008(B)


1. MOHAMMED THAHA, S/O SAYED MOHAMMED
                      ...  Petitioner

                        Vs



1. SECRETARY, KOTTAYAM MUNICIPALITY,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER (PWD)

3. EXECUTIVE ENGINEER, N.H. (R) DIVISION.

4. CHIEF ENGINEER (PWD) NATIONAL HIGHWAY,

5. STATE OF KERALA REPRESENTED BY ITS

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/08/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.17869/2008
    -----------------------------------------------------------
          Dated this the 18th     day of August, 2008


                           JUDGMENT

In this writ petition, the challenge is against Ext.P3,

which is issued on the basis of Exts.P4 and P5.

2. The writ petitions containing similar grievance have

already been disposed of by this court by judgment in Peer

Mohammed V. Chirakandam Grama Panchayat(2008(3)

KLT 300).

In view of this, the writ petition is disposed of clarifying

that the petitioner herein will also be entitled to the relief

already granted in the judgment referred above and it will

be open to the petitioner to move respondents 2 an 3 for

identical reliefs.

Writ Petition is disposed of as above.

ANTONY DOMINIC
JUDGE

vi.

2