Kerala High Court
T.K. Basheer vs Union Of India on 7 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24517 of 2004(R)
1. T.K. BASHEER, THERUVATH HOUSE,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. CHIEF SECRETARY, GOVERNMENT OF KERALA,
3. DIRECTOR OF MUNICIPAL ADMINISTRATION
4. SUPERINTENDENT OF POLICE, THRISSUR.
5. SUB INSPECTOR OF POLICE,
6. EXECUTIVE ENGINEER, PUBLIC WORKS
7. ASST.EXECUTIVE ENGINEER,
For Petitioner :SRI.P.R.SHAJI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/03/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 24517 OF 2004
---------------------------------------
Dated this the 7th day of March, 2008.
J U D G M E N T
Petitioner approached this court aggrieved by Ext.P1 notice.
In view of the intervening developments in case the petitioner
has still any grievance left, he may move the 6th respondent, in
which case, appropriate action in accordance with law in the
matter will be taken after affording an opportunity for hearing to
the petitioner.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
ps