High Court Kerala High Court

P.C.Thomas vs Piravom Grama Panchayat (Special … on 14 December, 2009

Kerala High Court
P.C.Thomas vs Piravom Grama Panchayat (Special … on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35184 of 2009(P)


1. P.C.THOMAS, AGED 58 YEARS,
                      ...  Petitioner
2. P.K.BAVAKUNJU, AGED 55 YEARS,
3. SAJEEV ABRAHAM, AGED 50 YEARS,
4. T.B.KOCHUMUHAMMED, AGED 54 YEARS,
5. T.K.RAJU, AGED 45 YEARS,
6. MANOJ P.GEORGE, AGED 31 YEARS,
7. K.S.SHIJI, AGED 38 YEARS,
8. K.R.BABU, AGED 47 YEARS,
9. ALIAS VARGHESE, AGED 38 YEARS,
10. SANTHOSH K.K., AGED 40 YEARS,
11. P.K.ABDU, AGED 58 YEARS,

                        Vs



1. PIRAVOM GRAMA PANCHAYAT (SPECIAL GRADE)
                       ...       Respondent

2. THE SECRETARY,

3. GEOLOGIST, DEPARTMENT OF MINING AND

                For Petitioner  :DR.VINCENT PANIKULANGARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/12/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J
  ...........................................
         WP(C).NO. 35184     OF   2009
  ............................................
 DATED THIS THE   14TH  DAY OF  DECEMBER, 2009

                    JUDGMENT

The learned counsel for the first

respondent Panchayat states that petitioners

are similarly situated to those covered by

Ext.P54 judgment and the benefit of that

judgment and the provisions contained therein

could be made applicable to the petitioners

also. Accordingly, it is ordered that the

petitioners’ request will also stand covered as

per Ext.P54 and the judgment in WP(C)33107 of

2009 will stand appended to this judgment. The

parties will act in terms thereof.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/15/12