IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29878 of 2006(F)
1. SUKUMARAN.P., SAKTHI BHAVAN,
... Petitioner
Vs
1. THE MANAGER,
... Respondent
2. THE SPECIAL DEPUTY TAHSILDAR (RR),
3. L.A.XAVIER DECRUZ, AITHILAKAM,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.RAJU JOSEPH, ADDL.SC.,KSFE LTD.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.29878 of 2006
----------------------------------------------
Dated 27th July, 2007.
J U D G M E N T
The prayer is for a direction to the first respondent to
take action on Ext.P3 application for settlement of the dues.
Learned counsel for the first respondent submits that despite
communication, no action has been taken by the petitioner. In
case the petitioner has still any dispute with regard to the stand
taken by the respondents 1 and 2, petitioner may approach the
first respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 27th July, 2007.