IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1373 of 2009(S)
1. C.RAMACHANDRA MENON, ADVOCATE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
3. THE COCHIN CORPORATION, REPRESENTED BY
4. THE UNION OF INDIA, MINISTRY OF HOME
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :14/01/2009
O R D E R
J.B. Koshy,Ag.C.J. & V. Giri, J.
————————————–
W.P. (C) No.1373 of 2009 – S
—————————————
Dated this the 14th day of January, 2009
Judgment
Koshy,Ag.C.J.
Petitioner’s contention is that the area covered under
the Cochin Corporation can be called only ‘Cochin’ and not ‘Kochi’.
Government by notification changed the area covered under the
‘Cochin Taluk’ as ‘Kochi Taluk’. So, only ‘Kochi’ can be named to the
area covered under the ‘Cochin Taluk’ and not under ‘Kanayannoor
Taluk’. In Ext.P11, a Division Bench of this Court directed the
Government to consider the representation. Petitioner filed Ext.P12
representation. In the above circumstances, we direct the first
respondent State Government to consider and dispose of Ext.P12
representation as expeditiously as possible, in any event, within
three months from the date of receipt of a copy of this judgment.
State Government should also get views of the Cochin Corporation
before passing the final order.
The writ petition is disposed of.
J.B.Koshy
Acting Chief Justice
V. Giri
Judge
vaa
W.A. No./2009 2
W.A. No./2009 3
J.B. KOSHY, Ag.C.J. AND
P.R.RAMACHANDRA
MENON,J.
————————————-
W.A.No. /2006
————————————-
Judgment
Date:14th January, 2009