High Court Kerala High Court

P.Ashraf vs The Nanmanda Grama Panchayat on 19 February, 2007

Kerala High Court
P.Ashraf vs The Nanmanda Grama Panchayat on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 14580 of 2000(I)



1. P.ASHRAF
                      ...  Petitioner

                        Vs

1. THE NANMANDA GRAMA PANCHAYAT
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/02/2007

 O R D E R
                             KURIAN JOSEPH, J.

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

                            O.P.No.14580  of  2000

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

                Dated this the 19th   day of  February, 2007


                                  JUDGMENT

The writ petition is filed with the following prayer:-

a) to issue a writ of mandamus or any other

appropriate writ order or direction commanding the 1st

respondent to assess and number the petitioner’s building

which is situate in R.S.No.59/1 of the Nanmanda

Panchayat, provided there is no injunction restraining the

grant of number in O.S.44/2000 of the Munsiff Court,

Kozhikode.

Heard learned counsel for the petitioner and the learned Government

Pleader. As there is no legal impediment I see no reason to refuse the

prayer. The writ petition is allowed in terms of the prayer extracted

above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO.14580/2000

JUDGMENT

19th February, 2007