Kerala High Court
T.Velayudhan vs The Secretary on 5 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3916 of 2007(N)
1. T.VELAYUDHAN, S/O. MUNDAN, AGED 40 YEARS
... Petitioner
Vs
1. THE SECRETARY, PULICKAL GRAMA PANCHAYAT,
... Respondent
2. THE DISTRICT MEDICAL OFFICER (HEALTH),
3. THE DISTRICT COLLECTOR,
4. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :05/02/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 3916 of 2007
----------------------------------
Dated this 5th day of February, 2007
JUDGMENT
I do not propose to go into the merits of the matter. Ext.P7
appeal has been preferred by the petitioner before the
Government against the order of the District Collector. The
Government will take up Ext.P7, hear the petitioner and dispose
of Ext.P7 in accordance with law at the Government’s earliest
and at any rate within two months of the Government receiving a
copy of this judgment.
PIUS C.KURIAKOSE
Judge
dpk