Kerala High Court
M.X.Antony vs Corporation Of Cochin … on 21 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29771 of 2009(N)
1. M.X.ANTONY, S/O.XAVIER,
... Petitioner
Vs
1. CORPORATION OF COCHIN REPRESENTED BY
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :21/10/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO.29771 OF 2009
............................................
DATED THIS THE 21st DAY OF OCTOBER, 2009
JUDGMENT
The petitioner has placed Ext.P4 Completion
Certificate and also Ext.P5 requesting that the
building be numbered. Ext.P5 is dated
27.4.2009. Without expressing anything on
merits, this writ petition is ordered directing
that the competent among the respondents will
issue final orders on Ext.P5, within a period
of three weeks from the date of receipt of a
copy of this judgment.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/22/10