IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32115 of 2005(W)
1. SEBASTIAN ANTONY, S/O.P.D.ANTONY,
... Petitioner
2. P.S.SULAIMAN, S/O.SYED MUHAMMED,
Vs
1. ELAPPARA GRAMA PANCHAYATH,
... Respondent
For Petitioner :SRI.T.I.ABDUL SALAM
For Respondent :SRI.P.B.SURESH KUMAR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 32115 of 2005
-----------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
In the matter of removal of unauthorised vendors
petitioners have filed Ext.P2 representation before the
respondent. In case no action has been taken on Ext.P2, there
will be a direction to the respondent to consider Ext.P2 and take
appropriate action in accordance with law with notice to the
petitioners within a period of four months from the date of receipt
of a copy of this judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.32115 of 2005
———————————–
JUDGMENT
27th June, 2008