High Court Kerala High Court

P. Abdul Majeed vs Wandoor Grama Panchayat on 24 March, 2010

Kerala High Court
P. Abdul Majeed vs Wandoor Grama Panchayat on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22081 of 2008(D)


1. P. ABDUL MAJEED,
                      ...  Petitioner

                        Vs



1. WANDOOR GRAMA PANCHAYAT,
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICE (HEALTH)

3. HEALTH OFFICE, COMMUNITY HEALTH CENTRE,

4. THE ENVIRONMENTAL ENGINEER,

5. THE CHIEF ENVIRONMENTAL ENGINEER,

6. AYISHA, D/O. HAIDURU,

7. SANOJ, S/O. SHAMSUDEEN,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.A.SUDHI VASUDEVAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/03/2010

 O R D E R
                       ANTONY DOMINIC, J
                       -------------------
                       W.P.(C).22081/2008
                      --------------------
             Dated this the 24th day of March, 2010

                            JUDGMENT

Learned counsel for the petitioner submits that in view of

Ext.P15 resolution of the Panchayat dated 30.3.2009, no further

orders are called for in this writ petition.

In view of the above, the writ petition is closed leaving it

open to the petitioner to approach this Court, if the need arises

in future.

ANTONY DOMINIC,
Judge

mrcs