High Court Kerala High Court

Parappanangadi Grama Panchayath vs The District Collector on 31 May, 2010

Kerala High Court
Parappanangadi Grama Panchayath vs The District Collector on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5394 of 2007(P)


1. PARAPPANANGADI GRAMA PANCHAYATH,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE DEPUTY TAHASILDAR (ARREARS

3. THE EXECUTIVE ENGINEER,

4. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.HARISH R. MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :31/05/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                       W.P.(C) No. 5394 OF 2007
              .........................................................................
                        Dated this the 31st May , 2010

                                   J U D G M E N T

The petitioner ‘Panchayath’ is challenging the steps taken

by the respondents under the SARFAESI Act for realisation of the

electricity dues for the period in question.

2. The Writ Petition was admitted on 19.02.2007,

simultaneously passing an interim order . The learned Standing

Counsel submits, on instruction, that the petitioner Panchayath

has subsequently cleared the entire liability and recovery

proceedings have already been dropped. In the said

circumstance, nothing further survives in the Writ Petition.

However, since there is no representation for the petitioner,

this Court does not propose to go into the merits of the case

and the Writ Petition is dismissed for default.

P.R. RAMACHANDRA MENON,
JUDGE.

lk