High Court Kerala High Court

S.Sundaresa Pai vs The District Collector on 22 October, 2008

Kerala High Court
S.Sundaresa Pai vs The District Collector on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30691 of 2008(D)


1. S.SUNDARESA PAI, S/O. PADMANABHA PAI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM
                       ...       Respondent

2. THE DISTRICT SUPPLY OFFICER,

3. SMT. N.H.ABIDA, H.NO.5/310,

4. SRI.M.R. SURESH, 8/501,T.D. SCHOOL

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/10/2008

 O R D E R
                            V.GIRI,J.
                     -------------------------
                 W.P ( C) No.30691 of 2008
                     --------------------------
            Dated this the 22nd October, 2008

                       J U D G M E N T

Though service of notice is incomplete, petitioner

does not seem to be interested in prosecuting the writ

petition.

Having heard the learned Government Pleader also,

I am of the view that Exhibit-P17 order cannot be stated

to be vitiated by an error of law or jurisdiction or other

irregularity so as to warrant interference by this court.

In the circumstances, the writ petition is dismissed.

(V.GIRI,JUDGE)
ma

2

3