Kerala High Court
Paul T. Kurian vs State Of Kerala on 17 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20197 of 2009(T)
1. PAUL T. KURIAN, S/O. LATE T.E. KURIAKOSE
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
3. THE VILLAGE OFFICER, THRIKKAKARA SOUTH
4. LALY C. GEORGE, W/O. SANI FRANCIS,
5. PRINCE J. VELLUKUNNEL, 6 B J M CASIL,
For Petitioner :SRI.SAIBY JOSE KIDANGOOR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.20197 of 2009
--------------------------
Dated this the 17th July,2009
J U D G M E N T
Petitioner is aggrieved by what he terms as the
indiscriminate filling up of paddy fields in Thrikkakara
south village at the instance of respondents 4 and 5. He
has sought for requisite information in this regard from
the Village Officer. Information sought as per Ext.P1
shall be supplied by the Village Officer, within two weeks
from the date of receipt of a copy of this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
2
3