Kerala High Court
Thrissur Corporation vs M.R.Sankaranarayanan on 28 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25418 of 2006(A)
1. THRISSUR CORPORATION,
... Petitioner
2. ASST. SECRETARY,
Vs
1. M.R.SANKARANARAYANAN,
... Respondent
2. THE CONSUMER DISPUTES REDRESSAL FORUM,
3. THE STATE CONSUMER DISPUTES REDRESSAL
For Petitioner :SRI.K.B.MOHANDAS
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.25418 OF 2006
---------------------------------------
Dated this the 28th day of August, 2008.
J U D G M E N T
Prayer is for a direction to the second respondent to defer
the execution proceedings till the appeals are considered by the
third respondent. This writ petition is allowed in terms of the
above prayer.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 25418 OF 2006
J U D G M E N T
28.08.2008