IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12409 of 2005(B)
1. R.NAGESH, S/O.RAMASWAMY MOOPPANAR,
... Petitioner
2. R.SREENIVASSAN, S/O.RAMASWAMY-
Vs
1. TRIVANDRUM DEVELOPMENT AUTHORITY,
... Respondent
2. THE SPECIAL TAHSILDAR, ADDL.L.A.UNIT,
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.N.J.JOHNSON
For Respondent :SRI.K.A.JALEEL,SC,TRIDA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :15/09/2008
O R D E R
PIUS C. KURIAKOSE, J.
-----------------------------------------------
W.P(C). No. 12409 of 2005
-----------------------------------------------
Dated this the 15th day of September, 2008
J U D G M E N T
On behalf of Mr. K.A. Jaleel, standing counsel for TRIDA it is
submitted that he has not yet been served with a copy of this writ
petition. There is no representation for the petitioner. However, it is
noticed that on 19-8-2008 after going through the writ petition, the
Govt. Pleader was directed to seek instructions and file a statement as
to whether Ext.P5 has been disposed of and if so, with what result.
Smt.Latha T.Thankappan, senior Govt. Pleader sought for time. But I
find that Ext.P5 application which is in essence an application for
reference under section 18, though several other prayers are also
made therein, was submitted as early as on 1-4-2005. Accordingly I
dispose of the writ petition issuing the following directions.
If Ext.P5 is even now pending with the second respondent, that
respondent will take up Ext.P5 immediately, construe the same as an
application for reference under section 18, take a correct decision on
Ext.P5 and communicate that decision to the petitioner. The above
directions need not be complied with if decision is already taken on
Ext.P5.
(PIUS C.KURIAKOSE, JUDGE)
ksv/-