IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25678 of 2004(F)
1. PALU,AGED 69 YEARS,S/O. OUSEPH,
... Petitioner
2. A.O.VARGHESE,S/O. OUSEPH,
3. PAULOSE,S/O. ANTHONY,
Vs
1. PARALAM GRAMAPANCHAYAT REP. BY
... Respondent
2. DIRECTOR OF PANCHAYAT,
3. DEPUTY DIRECTOR OF PANCHAYAT,THRISSUR.
For Petitioner :SRI.RENJITH THAMPAN
For Respondent :SRI.G.SREEKUMAR (CHELUR)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.25678 of 2004
----------------------------------------------
Dated 6th July, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “Call for the records leading to Ext.P12 series and issue
a writ in the nature of certiorari quashing the same.
(ii) issue a writ in the nature of mandamus commanding the
1st respondent to consider and pass orders on Ext.P13
representation within such time as may be fixed by this
Hon’ble Court and until then stay all the further proceedings
pursuant to Ext.P11 series notices.”
There will be a direction to the first respondent to consider
Ext.P13 with notice to the petitioners and pass appropriate orders
thereon in accordance with law within a period of four months
from the date of receipt of a copy of the judgment. The interim
order passed by this Court will continue till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 6th July, 2007.