High Court Kerala High Court

Vincent vs The State Of Kerala on 16 July, 2010

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