IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16304 of 2008(N)
1. P.K.MATHEW, AGED 63, S/O.P.M.KURIAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF URBAN AFFAIRS,
3. THE SECRETARY, CHERTHALA MUNICIPALITY,
For Petitioner :SRI.V.J.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/06/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 16304 of 2008
---------------------------------
Dated this the 16th day of June, 2008
JUDGMENT
The petitioner is aggrieved that the balance amount due to
him by way of DCRG has not been disbursed so far. Learned
counsel for the third respondent Municipality submits that they
can disburse the same when orders of sanction are passed by the
Director.
In the result, the writ petition is disposed of with the
following directions:-
If the petitioner files a comprehensive representation before
the second respondent within two weeks from today, the same
shall be considered and orders passed thereon within six weeks
thereafter, after hearing the petitioner and the representative of
the third respondent.
V. GIRI, JUDGE.
pmn/ WPC. /2008 2