High Court Kerala High Court

M/S.Reliance Communication vs M.Salahudeen on 15 July, 2009

Kerala High Court
M/S.Reliance Communication vs M.Salahudeen on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34260 of 2006(C)


1. M/S.RELIANCE COMMUNICATION,
                      ...  Petitioner

                        Vs



1. M.SALAHUDEEN,
                       ...       Respondent

2. THE PALLICKAL GRAMA PANCHAYAT,

3. THE OMBUDSMAN FOR LOCAL SELF GOVERNMENT

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.C.V.MANUVILSAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/07/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.34260 of 2006-C

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 15th day of July, 2009.

                     JUDGMENT

This writ petition is filed against an

interlocutory order issued by the Ombudsman for

Local Self Government Institutions. It is

submitted today by the learned counsel for the

petitioner that the Ombudsman had dismissed the

original matter. I do not deem it appropriate to

go further into the writ petition and it is hence

dismissed as not pressed.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/160709