High Court Kerala High Court

Perinthalmanna Taluk Rural … vs Consumer Disputes Redressal … on 11 October, 2010

Kerala High Court
Perinthalmanna Taluk Rural … vs Consumer Disputes Redressal … on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31123 of 2010(M)


1. PERINTHALMANNA TALUK RURAL HOUSING
                      ...  Petitioner

                        Vs



1. CONSUMER DISPUTES REDRESSAL FORUM,
                       ...       Respondent

2. SANKARANARAYANAN,

3. LEELA, W/O.SANKARANARAYANAN,

                For Petitioner  :SRI.C.D.DILEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 31123 of 2010 M
            ```````````````````````````````````````````````````````
             Dated this the 11th day of October, 2010

                           J U D G M E N T

Challenge in this writ petition is against Ext.P2, an

order passed by the first respondent, allowing a complaint

filed by respondents 2 and 3. Against this order, petitioner

has an alternate remedy of appeal before the State

Commission. For that reason itself, this writ petition does not

deserve to be entertained.

2. For the aforesaid reason, leaving it open to the

petitioner to pursue the alternate remedy of appeal before the

State Commission, this writ petition is disposed of.

(ANTONY DOMINIC, JUDGE)
aks