High Court Kerala High Court

Shanmughan vs Abdu Rahiman Nagar Grama … on 30 June, 2010

Kerala High Court
Shanmughan vs Abdu Rahiman Nagar Grama … on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25500 of 2009(F)


1. SHANMUGHAN, S/O.ANTHAM VEETIL APPU,
                      ...  Petitioner

                        Vs



1. ABDU RAHIMAN NAGAR GRAMA PANCHAYATH
                       ...       Respondent

2. SECRETARY TO GOVERNMENT LOCAL SELF

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/06/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.25500/2009-F
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 30th day of June, 2010

                      J U D G M E N T

The writ petition is filed seeking to quash Exts.P9 to

P10. Along with I.A.No.8481/2010, the petitioner has

produced Ext.P12, a communication issued by the Secretary

to the Government, Local Self Administration (R.B)

Department to the petitioner. The same is based on the

inspection conducted by the Chief Town Planner. It is

submitted that in the light of the same, the writ petition

can be closed. Therefore, recording the same, the writ

petition is closed.

(T.R. Ramachandran Nair, Judge.)

ms