Kerala High Court
P.N.Rajappan vs The State Of Kerala on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12862 of 2005(F)
1. P.N.RAJAPPAN, PUTHUPPARAMBIL, THURUTHY
... Petitioner
2. N.T.APPUKUTTAN, NEDUPARAMBIL HOUSE,
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, KOTTAYAM.
3. THE REVENUE DIVISIONAL OFFICER,
4. THE TAHSILDAR, CHANGANCHERRY.
5. THE VILLAGE OFFICER, VAZHAPPALLY EAST.
6. DR.P.SAMUEL, S/O.LATE P.C.SAMUEL,
For Petitioner :SRI.V.K.SUNIL
For Respondent :SRI.C.S.MANU
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 12862 OF 2005
---------------------------------------
Dated this the 27th day of June, 2008.
J U D G M E N T
In the matter of illegal filling of paddy field, there is already
an interim order dated 06.09.2005. This writ petition is disposed
of in terms of the interim order making it clear that in case the
petitioners have still any grievance left, they may approach the
District Collector.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 12862 OF 2005
J U D G M E N T
27.06.2008