Kerala High Court
Thomas Samuel vs The State Of Kerala Rep. By The on 4 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34651 of 2007(A)
1. THOMAS SAMUEL, AGED 40,
... Petitioner
Vs
1. THE STATE OF KERALA REP. BY THE
... Respondent
2. THE SECRETARY TO GOVT.,
3. THE DISTRICT COLLECTOR,
4. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.K.I.ABDUL RASHEED
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/08/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 34651 of 2007
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 4th August, 2008.
J U D G M E N T
The learned Government Pleader submits that it has been
decided to pay the petitioner from the Tsunami Rehabilitation Fund.
She submits that formal orders have not yet been passed and the
amounts would be disbursed as soon as orders are so passed. In the
above circumstances, the writ petition is disposed of directing the
respondents to pay amounts due to the petitioner within one month
from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.