Kerala High Court
Secretary vs A.Moosa on 29 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18951 of 2008(F)
1. SECRETARY, KANIYAMPATTA GRAMA PANCHAYAT,
... Petitioner
Vs
1. A.MOOSA, S/O.MOIDU, ARAKKA VEEDU,
... Respondent
2. THE OMBUDSMAN FOR LOCAL SELF GOVERNMENT
3. THE PROJECT DIRECTOR,
4. THE COMMISSIONER OF RURAL DEVELOPMENT,
5. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.MANOJ RAMASWAMY
For Respondent :SRI.JOHN K.GEORGE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/01/2010
O R D E R
ANTONY DOMINIC, J.
————————-
W.P.(C.) Nos.18951 & 18952 of 2008 (F)
———————————
Dated, this the 29th day of January, 2010
J U D G M E N T
The issues raised in these writ petitions, are covered by the
directions of this Court in the judgment in WP(C) No.18961/2008
dated 28/01/2010. Therefore, clarifying that these writ petitions
will also be governed by the directions issued in the aforesaid
judgment, these writ petitions are also disposed of.
(ANTONY DOMINIC, JUDGE)
jg