High Court Kerala High Court

N.Radhakrishnan vs State Of Kerala on 15 February, 2007

Kerala High Court
N.Radhakrishnan vs State Of Kerala on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 10333 of 2002(E)



1. N.RADHAKRISHNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/02/2007

 O R D E R
                              KURIAN JOSEPH, J.

                  ----------------------------------------------

                          O.P.No.10333  of  2002

                  ----------------------------------------------

                       Dated 15th February,  2007.


                                 J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“Issue a writ of mandamus, or any other writ order or direction

commanding the 2nd respondent to reconvey 1.5 acres of

property (1 acre paddy land 50 cents of garden land) to the

petitioner Devaswom.”

There is no counter affidavit. The writ petition is disposed of

making it clear that in case the petitioner has still any grievance

left, he may produce a copy of this judgment before the first

respondent, in which case, appropriate action in accordance with

law in the matter will be taken with notice to the petitioner, within

another four months.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.10333 of 2002 (E)

———————————————-

J U D G M E N T

Dated 15th February, 2007.