IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 19244 of 1999(N)
1. TRIPALLUR MAHASHIVA KSHETRAM S.SAMITHY
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :S.V.BALAKRISHNA IYER,P.B.KRISHNAN
For Respondent :SRI.V.CHITAMBARESH
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :23/03/2007
O R D E R
K.S.RADHAKRISHNAN, Ag.C.J. &
M.N.KRISHNAN, J.
-------------------------------
O.P.No.19244 of 1999
-------------------------------
Dated, this the 23rd day of March, 2007
JUDGMENT
Radhakrishnan, Ag.C.J.
This writ petition has been filed seeking a writ of
mandamus directing respondents 2 and 3 to consider and enquire
into Exts.P1 to P3 petitions and and to take appropriate action in
accordance with law. This Court has passed an interim order on
2.8.1999 directing the third respondent to take note of Exts.P1 to
P3 complaints and take appropriate decision. There was also a
direction to communicate the decision to the petitioner. In the
circumstances, if any adverse orders are passed, needless to say
the petitioner has to challenge that order. In view of the lapse of
time we find no necessity to examine the contentions raised in
this petition. Original petition is dismissed as infructuous.
K.S.RADHAKRISHNAN,
Ag.CHIEF JUSTICE.
M.N.KRISHNAN,
JUDGE.
vns