IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5989 of 2007(K)
1. ABDUL AZIZ, S/O.ALIYAR KUNJU,
... Petitioner
Vs
1. NEDUMANGADU MAUNICIPALITY,
... Respondent
For Petitioner :SRI.R.S.KALKURA
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :05/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 5989 of 2007
----------------------------------
Dated this 5th day of March, 2007
JUDGMENT
Sri.P.Ramakrishnan, the learned Standing Counsel for the
Municipality submits that two applications submitted by the petitioner
i.e., one for regularization of the construction and another for issuance
of licence for conduct of business in the thattukada are pending before
the respondents.
2. I do not find any reason as to why the Municipality should
not pass early orders on the application for issuance of licence. I
dispose of the writ petition directing the Secretary of the respondent
Municipality to pass orders on both the applications immediately and
at any rate within two weeks of receiving a copy of this judgment. If
the Secretary is not inclined to allow either of the applications, hearing
notice will be issued to the petitioner and he will be heard before
orders are passed.
The writ petition is disposed of as above.
PIUS C.KURIAKOSE
Judge
dpk