IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34980 of 2005(L)
1. KUNNAMKULAM MUNICIPALITY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE TAHSILDAR, THALAPPILLY,
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :12/12/2006
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 34980 of 2005
----------------------------------
Dated this 12th day of December, 2006
JUDGMENT
I do not propose to consider the merits of the matter.
Exts.P5, P6 and P7 submitted by the petitioner before the
Municipality appears to be pending before the first respondent.
The first respondent will take up Exts.P5, P6 and P7, hear the
petitioner and Municipality and take a correct and just decision
on the same in the light of the various grounds raised in this writ
petition. Decision as ordered above will be taken by the first
respondent within three months of their receiving a copy of this
judgment. Till then recovery proceedings on the basis of Exts.P3
and P8 will be kept in abeyance.
The writ petition is disposed of as above.
PIUS C.KURIAKOSE
Judge
dpk