IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16747 of 2009(K)
1. PUSHPA KUMARI, AGED 42 YEARS,
... Petitioner
Vs
1. RAJENDRA MONI, S/O.SUDHAKARAN,
... Respondent
2. DEPUTY DIRECTOR OF PANCHAYAT,
3. NEDUMANGAD TALUK LOCAL BODIES EMPLOYEES
4. SUSEELA, HEAD CLERK, KALLIKKADU
For Petitioner :SRI.K.J.SAJI ISAAC
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 16747 of 2009
--------------------------
Dated this the 17th June,2009
J U D G M E N T
Petitioner is arrayed as 3rd respondent in a
complaint filed before the Lok Adalath. The grievance
raised by the petitioner in this writ petition is that she
was asked to appear in person on every posting.
Petitioner is a widow. She is suffering from certain
ailments and is permanently residing in Pathanamthitta
district. She finds it difficult to appear before the Lok
Adalath. If the petitioner files an application for
permission to appear through a counsel, shall be first
looked into by the Lok Adalath and I am sure the Hon’ble
Lok Adalath shall pass orders on the stay application
before requiring the petitioner to appear in person, if at
all necessary.
(V.GIRI,JUDGE)
ma
2
3