High Court Kerala High Court

P.P.Ibrahim Haji vs The Kerala Wakf Board on 13 November, 2007

Kerala High Court
P.P.Ibrahim Haji vs The Kerala Wakf Board on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31291 of 2007(A)


1. P.P.IBRAHIM HAJI, P.P.HOUSE,
                      ...  Petitioner

                        Vs



1. THE KERALA WAKF BOARD,
                       ...       Respondent

2. THE CHIEF EXECUTIVE OFFICER,

3. RAYAROM JUMA MAZJID IHIYA ULOOMIDDEEN,

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :SRI.P.A.ABDUL JABBAR, SC, WAKF BOARD

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/11/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 31291 OF 2007 A
            = = = = = = = = = = = = = = = =

           Dated this the 13th November, 2007

                    J U D G M E N T

The prayer in the writ petition is to direct the

1st respondent to consider Ext. P6 complaint filed in

Complaint No. B3-27/01 and pass orders thereon. There

is also a prayer to direct the 3rd respondent not to cut

and remove the trees or commit waste in the properties.

2. It is submitted on behalf of respondents 1 and

2 that Ext. P6 complaint is now posted to 24-11-2007.

In view of the fact that Ext. P6 is already posted to

24.11.2007 respondents 1 and 2 are directed to ensure

that orders on Ext. P6 are passed on 24-11-2007 itself.

3. In so far as the petitioner’s further

complaint on the delay in completing the enquiry is

concerned, that is already covered by the judgment in

W.P.(C) No. 19024 of 2004 by which this Court has

directed an expeditious completion of the enquiry. In

WPC No. 31291/07 -2-

view of this no further orders are called for in that

respect.

The writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-