IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2914 of 2010(L)
1. MAXIE JOHN,S/O.LATE P.C.JOHN,AGED 50
... Petitioner
Vs
1. THE CORPORATION OF KOCHI, ERNAKULAM,
... Respondent
2. SERETARY, CORPORATION OF KOCHI,
3. THE HEALTH OFFICER, CORPORATION OF KOCHI
4. P.N.HARRIS, S/O.LATE NOORDIN,
For Petitioner :SRI.SAJAN MANNALI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/01/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.2914 of 2010 (L)
---------------------------------
Dated, this the 29th day of January, 2010
J U D G M E N T
The petitioner submits that building No.1/1107A of
Corporation of Cochin belongs to him. According to the petitioner,
in respect of the aforesaid building, the 4th respondent is attempting
to obtain a licence. It is stated that the 4th respondent is nor a
lessee or a tenant and that therefore he is not entitled to obtain the
licence or even to make an application in this behalf.
2. The apprehension of the petitioner is that if an
application for licence is made by the 4th respondent there is every
possibility of considering the said application without issuing notice
to him. Pointing out the above, the petitioner made Exts.P4 & P6
representations before the 2nd respondent and seeks a direction in
this writ petition for its consideration before any order is passed on
the application to be made by the 4th respondent.
3. In the circumstances as pointed out, I see no reason to
decline an order for consideration of the representations referred to
above.
WP(C) No.2914/2010
-2-
4. Therefore, I dispose of this writ petition directing the 2nd
respondent that in the event any application is received from the 4th
respondent, before final order is passed on such application,
Exts.P4 & P6 representations should also be taken into account, and
orders shall be passed only with notice to the petitioner.
The petitioner shall produce a copy of this judgment, along
with a copy of this writ petition before the 2nd respondent for
compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg