IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24849 of 2006(G)
1. T.A.BALAKRISHNAN,
... Petitioner
2. K.C.RAJAGOPAL,
Vs
1. THE CHAIRMAN,
... Respondent
For Petitioner :SRI.B.KRISHNAN
For Respondent :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.24849 of 2006
----------------------------------------------
Dated 29th September, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
” Issue a writ of mandamus or other suitable writ or
order restraining the respondent from selling the commercial plot
identified in Ext.P1, the Kerala State Housing Board, Vadakara
Housing Scheme.”
In view of the intervening developments, in case the petitioners
have still any grievance left, they may approach the
respondent/competent authority, in which case, the matter will be
duly examined by the said authority with notice to the petitioners
and other affected parties, if any, and appropriate orders in
accordance with law will be passed, within another three months.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.24849 of 2006
———————————————-
J U D G M E N T
Dated 29th September, 2008.