Kerala High Court
Muhammed Ali Koori vs State Of Kerala Represented By Its on 29 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9488 of 2007(D)
1. MUHAMMED ALI KOORI,S/O.UNEENKUTTY KOORI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. PALLIPPURAM GRAMA PANCHAYAT,(SPECIAL
For Petitioner :SRI.DENIZEN KOMATH
For Respondent :SRI.T.A.SHAJI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 9488 of 2007
----------------------------------
Dated this 29th day of March, 2007
JUDGMENT
In view of the submission of the learned counsel for the
petitioner that the petitioner has availed statutory remedy by
way of appeal before the Tribunal , this writ petition will stand
disposed of without entering any findings on the merits of the
grounds raised.
PIUS C.KURIAKOSE
Judge
dpk