Kerala High Court
Sainaba vs The Guruvayur Municipality on 27 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26986 of 2009(P)
1. SAINABA,W/O.MUHAMMED ASHARAF,CHOLAYIL
... Petitioner
Vs
1. THE GURUVAYUR MUNICIPALITY,REP.BY
... Respondent
2. THE SECRETARY,GURUVAYUR MUNICIPALITY,
3. VIJAYAKUMAR,(AGE AND FATHERS NAME KNOWN)
For Petitioner :SRI.JIJO PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :27/10/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.26986 OF 2009
-------------------------------------------
Dated this the 27th day of October, 2009
JUDGMENT
Learned counsel for the municipality says that orders have
already been issued on the application of the petitioner for
building permit. Hence, this writ petition is dismissed without
prejudice to the right of the petitioner to seek relief against that
order in accordance with law, if aggrieved, and preserving all
contentions.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.28/10.