IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9066 of 2005(D)
1. VIJAYARAJAN, SUNDARA VILASOM BUNGLOW
... Petitioner
Vs
1. THE MANAGER, KERALA STATE FINANCIAL
... Respondent
2. THE SPECIAL DEPUTY TAHSILDAR (R.R.O.
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.A.K.JOHN, ADDL.SC., KSFE LTD.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 9066 OF 2005
==================================
Dated this the 25th day of July, 2007.
JUDGMENT
Petitioner approached this Court with certain grievances
regarding one time settlement. Learned counsel for the petitioner
submits that the petitioner has complied with the conditions in the
interim order passed by this Court. Be that as it may, in case the
petitioner has still any grievance with regard to the settlement, he may
approach the 1st respondent, in which case the matter will be duly
considered by the 1st respondent and the eligible benefits, if any, shall
be extended to the petitioner.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv