Kerala High Court
Vincent vs The State Of Kerala on 16 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21110 of 2010(K)
1. VINCENT, AGED 51, S/O.JAMES,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY SECRETARY
... Respondent
2. THE POOVACHAL GRAMA PANCHAYATH,
3. S.UNNIKRISHNAN, BINDU NIVAS,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/07/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.21110/2010-K
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 16th day of July, 2010
J U D G M E N T
The learned counsel for the petitioner submitted that
the petitioner has already approached the Tribunal for the
Local Self Government Institutions challenging Ext.P6
order. In that view of the matter, as the petitioner has
already availed alternate remedy, the writ petition is
closed without prejudice to the right of the petitioner to
prosecute the statutory remedy before the Tribunal.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE