High Court Kerala High Court

C.P.Moosa vs Thalassery Municipality on 25 January, 2008

Kerala High Court
C.P.Moosa vs Thalassery Municipality on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 13030 of 2002(A)


1. C.P.MOOSA,AYSHA MANZIL,COURT ROAD,
                      ...  Petitioner

                        Vs



1. THALASSERY MUNICIPALITY,REPRESENTED
                       ...       Respondent

2. THE CHAIRMAN,THALASSERY MUNICIPALITY./

3. THE DIRECTOR,DEPARTMENT OF TOURISM,

4. STATE OF KERALA,REPRESENTED BY

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/01/2008

 O R D E R
                      KURIAN JOSEPH, J.
          ----------------------------------------------
            Original Petition No.13030 of 2002
          ----------------------------------------------
                  Dated 25th January, 2008.

                        J U D G M E N T

In the matter of conduct of the petitioner’s building as

heritage house, in case he has still any grievance left, he may

approach the first respondent.

The writ petition is disposed of as above.

C.M.P.No.22030/02 : Dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

Original Petition No.13030 of 2002

———————————————-

J U D G M E N T

Dated 25th January, 2008.