Kerala High Court
Sivadasan C. vs The State Of Kerala on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21991 of 2004(R)
1. SIVADASAN C., S/O. KELU NAMBIAR,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DISTRICT SOCIAL WELFARE OFFICER,
3. THE PROJECT OFFICER,
4. THE SECRETARY,
For Petitioner :SRI.BABU S. NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.21991 of 2004
----------------------------------------------
Dated 11th July, 2008.
J U D G M E N T
In the matter of allotment of Anganvady in Chelambra
Grama Panchayat, in view of the statement filed on behalf of the
first respondent, in case the petitioner has still any dispute on the
factual position, he may approach the second respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.21991 of 2004
———————————————-
J U D G M E N T
Dated 11th July, 2008.