IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31237 of 2006(R)
1. CICILY JOHN, ILLIKKAPARAMBIL,
... Petitioner
Vs
1. CORPORATION OF COCHIN,
... Respondent
For Petitioner :SRI.DINESH R.SHENOY
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :24/11/2006
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 31237 of 2006
----------------------------------
Dated this 24th day of November, 2006
JUDGMENT
Sri.K.Anand, the learned Standing Counsel takes notice on
behalf of the respondent Corporation. Ext.P8, which is
impugned in this writ petition, is an appealable order to the
Tribunal for Local Self Government Institutions. I relegate the
petitioner to remedies by way of an appeal and dispose of the
writ petition accordingly. However, Ext.P8 will be kept in
abeyance by the respondent Corporation for a period of one
month.
PIUS C.KURIAKOSE
Judge
dpk