IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2349 of 2004(D)
1. PANA NINNA RESIDENTS ASSOCIATION
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SUB COLLECTOR, THIRUVANANTHAPURAM.
4. THES SUPERINTENDENT OF POLICE (RURAL)
5. C. JAYARAJ, KARUNYA COTTAGE,
For Petitioner :SRI.K.B.PRADEEP
For Respondent :SRI.K.K.JOHN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.2349 of 2004
----------------------------------------------
Dated 4th July, 2007.
J U D G M E N T
Petitioner approached this Court praying for a direction
to the respondents 2 to 4 to implement Ext.P9 order passed by
the District Collector. Learned Government Pleader submits that
Ext.P9 order has already been revised by the District Collector
leading to Ext.R5(e) order. In view of the intervening
developments as above, in case the petitioner has still any
grievance left with regard to the implementation of Ext.R5(e), it
will be open to the petitioner to approach the respondents 2 to 4.
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 4th July, 2007.