IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5640 of 2008(U)
1. O.M.SHAMEER, S/O.O.K.MOHAMMED,
... Petitioner
Vs
1. THE SECRETARY, THRIKKAKKARA GRAMA
... Respondent
2. MR.ABDUL RAZAK, SECRETARY,
For Petitioner :SRI.A.J.JOSE(AEDAIODI)
For Respondent :SRI.P.V.BABY
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :15/06/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.5640 OF 2008
-------------------------------------------
Dated this the 15th day of June, 2009
JUDGMENT
The petitioner claims that he is entitled to be considered
for allotment of a shop room in a building belonging to the first
respondent Panchayat. Learned counsel for the first respondent
states that the claim of the petitioner for allotment of shop room
in the new shopping complex of the first respondent will be
considered in accordance with law and appropriate decision
taken. Let this be done within one month from the date of
receipt of a copy of this judgment. The writ petition is ordered
accordingly. All other issues are left open.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.16/6.