Kerala High Court
Sudhakar Shenoy vs The Kanhangad Municipality on 19 October, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 5415 of 2003(T)
1. SUDHAKAR SHENOY, S/O. K. NARAYANA
... Petitioner
Vs
1. THE KANHANGAD MUNICIPALITY
... Respondent
For Petitioner :SRI.K.RAJEEVAN
For Respondent :SC.KANJANGAD MUNICIPALITY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/10/2006
O R D E R
KURIAN JOSEPH, J.
-------------------------
O.P.No. 5415 OF 2003
--------------------------
Dated this the 19th October, 2006
J U D G M E N T
Petitioner approached this court requesting for action in the
matter of alleged illegal trade conducted in the Municipality
building. In case the petitioner has still any grievance left, he
may approach the respondent in which case appropriate prompt
action will be taken expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps
2
KURIAN JOSEPH, J.
O.P.No.5415/2003
JUDGMENT
19th October, 2006