Kerala High Court
S.Ummer vs State Of Kerala on 18 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37647 of 2007(F)
1. S.UMMER, S/O. SAYU RAWTHER, AGED 67 YRS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SECRETARY,
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :18/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 37647 of 2007
----------------------------------
Dated this the 18th day of December , 2007
JUDGMENT
Heard the learned counsel for the petitioner and Sri.
K.K.Vivekanandan, the learned counsel for the 2nd respondent.
2. Ext.P3 is only a show cause notice. To Ext.P3, the petitioner
has submitted Ext.P4 explanation. I dispose of this writ petition
directing the Panchayat to finalise the action, which is initiated as per
Ext.P3, after hearing the petitioner, in the light of Ext.P4. The
Panchayat will ensure compliance of the above direction at the earliest
and at any rate within three weeks of receiving a copy of this
judgment.
PIUS C. KURIAKOSE,
JUDGE.
dpk