IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 436 of 2007(B)
1. THE ASSISTANT PROVIDENT FUND
... Petitioner
Vs
1. THIRUVANANTHAPURAM CORPORATION,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. STATE OF KERALA,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :07/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C) No.436 OF 2007
...........................................................
DATED THIS THE 7TH FEBRUARY, 2007
J U D G M E N T
The grievance of the petitioner who is the Assistant Provident
Fund Commissioner is that an unauthorised thattukada is being
conducted in front of their office by the supplemental 4th respondent. I
do not propose to consider the genuineness of the above grievance.
Exts.P1 and P2 representations have been submitted by the petitioner
before the 1st respondent-Corporation. The 1st respondent will take up
Exts.P1 and P2, issue notice to the supplemental 4th respondent also,
hear the petitioner and the supplemental 4th respondent and take a
correct decision in the light of the various grounds raised in the Writ
Petition. Decision as directed above will be taken within one month of
receiving copy of this judgment.
(PIUS C. KURIAKOSE, JUDGE)
tgl
WP(C)N0.436 OF 2007
-2-