IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5761 of 2009(M)
1. ROHINI C.
... Petitioner
Vs
1. DISTRICT COLLECTOR AND OTHERS
... Respondent
For Petitioner :SRI.RINNY STEPHEN CHAMAPARAMPIL
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/02/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No.5761 of 2009-K
----------------------------------------------
Dated, this the 20th day of February, 2009
J U D G M E N T
Heard learned counsel for the petitioner, learned standing
counsel for the 3rd respondent and learned Government Pleader.
2. The complaint of the petitioner is that, though an order
has been passed by the District Magistrate under Section 16 of the
Indian Telegraph Act, it has not been served on her and on the basis of
the order line is about to be drawn.
3. The Writ Petition is disposed of directing the 2nd
respondent to issue a copy of the order in Proceedings No.N2 49145/08
within a period of one week. The order will be kept in abeyance for a
period of one week from the date of issuing the order.
(K.M.JOSEPH)
JUDGE.
MS