IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33154 of 2009(L)
1. VINCENT.M.L @ JOSHI, AGED 48,
... Petitioner
Vs
1. DISTRICT INDUSTRIES CENTRE, AYYANTHOLE,
... Respondent
2. THE TAHSILDAR, MUKUNDAPURAM TALUK,
3. THE VILLAGE OFFICER, VARANTHARAPILLY,
4. THE DEPUTY COLLECTOR (R.R),
For Petitioner :SRI.JOHN NUMPELI (JUNIOR)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO.33154 OF 2009
............................................
DATED THIS THE 22nd DAY OF DECEMBER, 2009
JUDGMENT
The petitioner states that he is entitled
to the relief sought for in Ext.P4
representation, in the light of the judgment of
this court in Usha Mary V. Kerala Financial
Corporation and others(2009(4)KHC 254). Hence,
without expressing anything on merits, this
writ petition is ordered directing that Ext.P4
will be taken up, considered and orders issued
at the earliest, on the petitioner producing a
copy of this judgment and a copy of the
aforesaid decision. Let this be done, at any
rate, within a period of two weeks from the
date of production of a copy of this judgment.
Writ petition ordered accordingly.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/22/12