IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35758 of 2004(F)
1. T.S.OUSEPH, S/O.JOSEPH,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE PRINCIPAL SECRETARY TO THE
3. THE ASSISTANT DEVELOPMENT COMMISSIONER,
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.35758 of 2004
----------------------------------------------
Dated 20th July, 2007.
J U D G M E N T
In the matter of fixation of liability, the main grievance
of the petitioner is that so far the Government has not passed
any orders on Ext.P2 appeal. Petitioner may produce a copy of
this judgment before the second respondent, in which case
appropriate orders in accordance with law on Ext.P2 will be
passed after hearing the petitioner, within another four months.
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 20th July, 2007.