IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25393 of 2006(W)
1. JINSE, S/O. LONAPPAN,
... Petitioner
Vs
1. CHALAKUDY MUNICIPALITY,
... Respondent
2. THE EXECUTIVE ENGINEER,
3. VINSON, S/O. KUMARAN,
4. JOHNY, S/O. KOCHAPPU,
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent :SRI.SHEEJO CHACKO
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.25393 of 2006
-----------------------------------------
Dated this the 5th day of September, 2008
JUDGMENT
The writ petition is filed with the following prayer:-
i) issue a writ of mandamus directing the 1st
respondent Municipality to proceed against the
respondents 3 & 4 for their unlicensed business during
day time.
In view of the intervening developments in case the petitioner
has still any grievance left, the petitioner may approach the
Project Director, National Highways, Project Implementation Unit,
Palakkad, in which case appropriate action in accordance with law
with notice to the petitioner and other affected parties shall be
taken in the matter expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.25393 of 2006
———————————–
JUDGMENT
5th September, 2008