High Court Kerala High Court

K.Somasekharan Nair vs The Tribunal For Local Self … on 3 February, 2010

Kerala High Court
K.Somasekharan Nair vs The Tribunal For Local Self … on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1417 of 2010(B)


1. K.SOMASEKHARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT
                       ...       Respondent

2. NEDUMANGAD MUNICIPALITY,

3. A.A.ABDUL RASHEED, MANAGING DIRECTOR,

                For Petitioner  :SRI.VINOD J.DEV

                For Respondent  :SRI.P.RAMAKRISHNAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/02/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                        W.P.(C).1417/2010
                      --------------------
             Dated this the 3rd day of February, 2010

                            JUDGMENT

1. The prayer sought in the writ petition is that until the

direction in Ext.P1 judgment of this Court in W.P.(C).18134/2009

is complied with, further action pursuant to Ext.P2 order passed

by the Tribunal for Local Self Government Institutions in Revision

Petition No.80/2009 shall not be taken.

2. 3rd respondent has entered appearance and filed a counter

affidavit producing the order dated 12.11.2009 issued by the

Secretary of the Nedumangadu Municipality, in compliance with

the directions of the Tribunal in Ext.P2 order. In this situation,

the prayer sought in the writ petition has become infructuous.

Therefore the writ petition is closed.

ANTONY DOMINIC,
Judge

mrcs