High Court Kerala High Court

Mohanan Pilla vs The Additional District … on 27 June, 2008

Kerala High Court
Mohanan Pilla vs The Additional District … on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10713 of 2006(A)


1. MOHANAN PILLA, S/O.KRISHNA KURUP,
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL DISTRICT EXECUTIVE
                       ...       Respondent

2. THE TAHSILDAR, KOTTARAKKARA TALUK,

3. THE VILLAGE OFFICER,

                For Petitioner  :SMT.T.B.MINI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                  W.P(C) No. 10713 of 2006
             -----------------------------------------
            Dated this the 27th day of June, 2008

                            JUDGMENT

Petitioner is aggrieved by Exts.P1 and P5 notices. Since

they are only notices it will be open to the petitioner to file his

objections before the first respondent in which case appropriate

action with notice to the petitioner will be taken in the matter in

accordance with law within another three months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.10713 of 2006

———————————–

JUDGMENT

27th June, 2008