High Court Kerala High Court

Kamala M. vs Thalassery Municipality on 17 September, 2007

Kerala High Court
Kamala M. vs Thalassery Municipality on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22259 of 2006(Y)


1. KAMALA M., AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. THALASSERY MUNICIPALITY,
                       ...       Respondent

2. THE SECRETARY,

3. THE MUNICIPAL ENGINEER,

4. THE TOWN PLANNING OFFICER,

5. STATE OF KERALA,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.I.V.PRAMOD

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/09/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                    ----------------------------------
                      W.P.(C) NO. 22259 of 2006
                    ----------------------------------
           Dated this the 17th day of September , 2007

                               JUDGMENT

Heard Sri.M.Sasindran, the learned counsel for the petitioner and

Sri.. I.V.Pramod,the learned Standing counsel for the 1st respondent-

Municipality. A detailed interim order has been passed by this court in

2006. According to me, that interim order grants to the petitioner all

the reliefs which he could legitimately aspire for in the writ petition.

In view of that interim order, this writ petition will stand disposed of.

PIUS C. KURIAKOSE,
JUDGE.

Dpk

PIUS C. KURIAKOSE, J.

———————————-

W.P.(C) NO.

———————————-
Dated this the day of , 2007

JUDGMENT

PIUS C. KURIAKOSE,
JUDGE.