IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22470 of 2004(Y)
1. P.GOPALAKRISHNAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT SUPERINTENDENT OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. THE KOLLAM TAHSILDAR,
5. THE KOLLAM CORPORATION,
6. THANKAPPAN PILLAI, S/O.NEELANDAN PILLAI,
7. SUDESHAN, S/O. NANU,
For Petitioner :SRI.C.RAJENDRAN
For Respondent :SRI.M.K.CHANDRA MOHAN DAS,SC,KOLLAM MPT
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.22470 OF 2004
---------------------------------------
Dated this the 1st day of September, 2008.
J U D G M E N T
Actual grievance is on Exhibit P6. It is only a notice. It is
for the petitioner, if still aggrieved, to respond to the notice
issued by the 5th respondent. In the event of the petitioner
responding to the notice within a period of one month from
today, the matter will be duly considered by the 5th respondent
with notice to the petitioner and any other affected party,
expeditiously. Subject to the petitioner thus approaching the
5th respondent within a period of one month from today, the
interim order passed by this Court will continue till orders are
passed as above by the 5th respondent.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 22470 OF 2004
J U D G M E N T
01.09.2008