High Court Kerala High Court

Youseff P.I. vs State Of Kerala on 11 July, 2008

Kerala High Court
Youseff P.I. vs State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5606 of 2005(P)


1. YOUSEFF P.I., S/O.IBRAHIM(LATE),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE UNION OF INDIA, REP. BY ITS

                For Petitioner  :SRI.M.K.DILEEPAN

                For Respondent  :SRI.T.P.SAJID, ADDL.CGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                    W.P.(C) No.5606 of 2005
               ----------------------------------------------
                      Dated 11th July, 2008.

                           J U D G M E N T

The prayer is for appointing the petitioner as guardian

in respect of the properties of one P.I.Ismail. If still aggrieved, it is

for the petitioner to approach the civil court.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.5606 of 2005

———————————————-

J U D G M E N T

Dated 11th July, 2008.