IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20306 of 2008(P)
1. P.B.GOPALAKRISHNAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. THE VILLAGE OFFICER, THIRUVANKULAM.
For Petitioner :SRI.T.H.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/07/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C)= = = = = = = = = = = =
No. 20306 OF 2008 P
= = =
Dated this the 21st day of July 2008
J U D G M E N T
Aggrieved by Ext. P4 order issued by the 2nd respondent
Village Officer petitioner has filed Ext. P5 before the 1st respondent.
In this writ petition, what is sought for by the petitioner is a
direction to the 1st respondent to pass orders on Ext. P5 on an
expeditious basis.
2. If as stated by the petitioner, Ext. P5 has been received and
the same is pending, the 1st respondent shall take up Ext. P5,
consider the same with notice to the petitioner and pass orders
thereon. This shall be done as expeditiously as possible, at any rate
within 6 seeks of production of a copy of this judgment.
2. Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-