IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25739 of 2010(N)
1. RASHEED A.M., AGED 78 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DEPUTY TAHSILDAR(RR),
3. THE VILLAGE OFFICER,
For Petitioner :SRI.S.JAMAL
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :19/08/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No. 25739 of 2010-N
----------------------------
Dated this the 19th day of August, 2010.
J U D G M E N T
The learned counsel for the petitioner submits that the
grievance projected in the Writ Petition has already been taken up
by filing Ext.P4 objection before the first respondent and the matter
is still pending. It is also stated that the petitioner will be satisfied,
if the first respondent is directed to consider Ext.P4 and pass
appropriate orders thereon, within the specified time.
2. Heard the learned Government Pleader as well.
3. Considering the limited nature of the relief pressed
before this Court, it is not necessary to go into the merits of the
case. Accordingly, the first respondent is directed to consider
Ext.P4 and pass appropriate orders in accordance with the relevant
provisions of law, of course after giving an opportunity of hearing to
the petitioner and all concerned including the additional
respondents 4 and 5, as expeditiously as possible, at any rate within
one month from the date of receipt of a copy of this judgment.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
JUDGE
ab