High Court Kerala High Court

K.Beena vs Electrical Inspector on 14 February, 2007

Kerala High Court
K.Beena vs Electrical Inspector on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 16429 of 2001(E)



1. K.BEENA
                      ...  Petitioner

                        Vs

1. ELECTRICAL INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/02/2007

 O R D E R
                                 KURIAN JOSEPH, J.

                      ----------------------------------------------

                            O.P.No.16429  of  2001

                      ----------------------------------------------

                          Dated 14th February,  2007.


                                    J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) “To call for the records leading upto Exts.P2 and P4 and

quash the same by the issuance of a writ in the nature of

certiorari or other appropriate writ, direction or order.

(ii) To issue a writ of mandamus or other appropriate writ,

direction or order directing the first respondent to issue the

Form-D certificate to the petitioner in respect of Lakshmi Picture

Palace, Ottappalam without insisting the re-arrangement of

seating in its auditorium.”

Learned counsel for the petitioner submits that the writ petition

itself can be disposed of directing the second respondent to look

into Ext.P5 with notice to the petitioner and the third respondent

since the third respondent local authority has a major say in the

matter and according to the petitioner, the Municipality has no

complaint against the petitioner. There is no counter affidavit for

the third respondent. Accordingly, the writ petition is disposed of

directing the second respondent to look into Ext.P5 with notice to

the petitioner and the third respondent and pass appropriate

orders thereon in accordance with law. It will be open to the

OP NO. 16429/01 2

petitioner to take all available contentions before the second

respondent. Till orders are passed as above, the interim order

dated 31.5.2001 in C.M.P.No.26029/01 will continue.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.16429 of 2001 (E)

———————————————-

J U D G M E N T

Dated 14th February, 2007.