High Court Kerala High Court

P.Majeed vs The Dist. Collector on 11 January, 2008

Kerala High Court
P.Majeed vs The Dist. Collector on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 13149 of 2001(M)



1. P.MAJEED
                      ...  Petitioner

                        Vs

1. THE DIST. COLLECTOR, MALAPPURAM
                       ...       Respondent

                For Petitioner  :SRI.P.CHADRASEKHAR

                For Respondent  :SRI.T.KRISHNAN UNNI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/01/2008

 O R D E R
                         KURIAN JOSEPH, J.
                ---------------------------------------
                     O.P. No. 13149 OF 2001
                ---------------------------------------
           Dated this the 11th day of January, 2008.


                           J U D G M E N T

This original petition is filed with the following prayer:

i) Issue a writ of mandamus or any other mandamus or

any other writ, order or direction directing the respondents 2

and 3 not to grant the play ground of the Government

Vocational Higher Secondary School, Paravanna to the

6th respondent or to any other club for conducting Foot Ball

Tournament.

In case the petitioner has still any grievance left, he may

approach the fourth respondent, in which case, the grievance will

be duly considered by the fourth respondent with notice to the

petitioner and any other affected parties within a period of

another four months.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 13149 OF 2001

J U D G M E N T

11.01.2008