High Court Kerala High Court

Benny Thomson vs Angamaly Municipality on 25 September, 2008

Kerala High Court
Benny Thomson vs Angamaly Municipality on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26237 of 2008(W)


1. BENNY THOMSON, S/O.THOMSON,
                      ...  Petitioner

                        Vs



1. ANGAMALY MUNICIPALITY, REP. BY ITS
                       ...       Respondent

2. SIBI DAVIS, MUNDADAN HOUSE,

3. BIJU PAULOSE, ARAKKAL HOUSE

4. M.O.JOY, MADATHUMUDI HOUSE,

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI.SAIBY JOSE KIDANGOOR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/09/2008

 O R D E R
                        S.SIRI JAGAN, J
                 ==================
                  W.P(C)No.26237 of 2008
                 ==================
       Dated this the 25th day of September, 2008.

                       J U D G M E N T

The petitioner is challenging Ext.P9 order passed by the

1st respondent pursuant to Ext.P6 judgment on the ground that

the petitioner has not been given a notice and hearing before

issuing Ext.P9 order as directed in Ext.P6 judgment. The

learned Standing Counsel for the Municipality now submits

that a fresh order would be passed after issuing notice to the

petitioner and hearing him. This is recorded and the writ

petition is disposed of.

S.SIRI JAGAN, JUDGE

rhs