IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32534 of 2006(W)
1. G.MOHANAN, CHARUVILA VEEDU,
... Petitioner
Vs
1. CORPORATION OF THIRUVANANTHAPURAM
... Respondent
2. JAYAN.T.C., T.C. 24/725,
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :SRI.N.NANDAKUMARA MENON,SC,TVM CORPN.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.32534 of 2006
----------------------------------------------
Dated 19th September, 2008.
J U D G M E N T
Petitioner approached this court apprehending
recovery steps against the petitioner in view of the alleged
violation of the agreement executed by the petitioner. It is made
clear that if any action is proposed to be taken against the
petitioner, he shall be issued notice, his objection shall be
considered and an order shall be passed only after affording an
opportunity for hearing to the petitioner.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.32534 of 2006
———————————————-
J U D G M E N T
Dated 19th September, 2008.