High Court Kerala High Court

The Palakkad District … vs The State Of Kerala on 29 October, 2008

Kerala High Court
The Palakkad District … vs The State Of Kerala on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7190 of 2004(E)


1. THE PALAKKAD DISTRICT EX-SERVICEMEN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE GENERAL MANAGER,

3. THE MALABAR DISTRICT,

4. P.K.PADMANABHAN,

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  :SRI.V.GIRI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/10/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
              W.P.(C) Nos.7190/04 & 5008/07
              ----------------------------------------------
                  Dated 29th October, 2008.
                          J U D G M E N T

Petitioner society approached this court

aggrieved by the steps taken for sale of the property owned by

the third respondent. Learned counsel appearing for the third

respondent submits that during the pendency of the writ petitions,

the properties have been sold, on 15.12.2003 and the action of

the third respondent has been approved by the Registrar of

Cooperative Societies. In view of the intervening developments

as above, in case the petitioner has still any grievance left, it is for

the petitioner to work out the remedy either before the

Government or in appropriate proceedings. In the event of the

petitioner pursuing such remedy within two months from today,

the same shall not be rejected on the only ground of delay.

The writ petitions are disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) Nos.7190/04 & 5008/07

———————————————-

J U D G M E N T

Dated 29th October, 2008.