IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26952 of 2008(H)
1. T.P.SEETHARAMAN AGED 66 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, THRISSUR.
... Respondent
2. COCHIN DEVASWAM BOARD, REPRESENTED BY
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :15/09/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 26952 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of September, 2010
JUDGMENT
Radhakrishnan, J.
Learned counsel on either sides submit that the limited relief
sought for in this writ petition is for consideration of Ext.P6 that is
pending before the first respondent-District Collector. Ext.P6 is an
application that should gain the attention of the District Collector.
Under such circumstances, the first respondent is directed to take
up Ext.P6, consider it and issue orders as may be found necessary. It
shall be done as expeditiously as possible, at any rate, within two
months from the date of receipt of a copy of this judgment.
THOTTATHIL B.RADHAKRISHNAN,JUDGE
P.Q.BARKATH ALI, JUDGE
sv.