High Court Kerala High Court

Benny Thomson vs Angamaly Municipality on 21 August, 2008

Kerala High Court
Benny Thomson vs Angamaly Municipality on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19427 of 2008(K)


1. BENNY THOMSON, S/O THOMSON,
                      ...  Petitioner

                        Vs



1. ANGAMALY MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI,R,T,PRADEEP(B/O)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/08/2008

 O R D E R
                          ANTONY DOMINIC, J.

                = = = = = = = = = = = = = = = = =
                = =W.P.(C) = = = = = = = = = = = =
                             No. 19427 OF 2008 K
                      = = =


                Dated this the 21st day of August 2008


                             J U D G M E N T

The petitioner is an allottee of room No. P1 in P block of the

municipal market constructed and maintained by the respondent

Municipality. The main grievance of the petitioner is that despite

having allotted the room as above, the key was not handed over to

him. After hearing both sides an interim order was passed by this

Court on 3.7.2008, directing the Municipality to hand over the key

to the petitioner. It is now submitted by both sides that in

pursuance thereof the key has been handed over.

In view of this, making the aforesaid interim order absolute,

this writ petition is closed as no further orders are called for.

ANTONY DOMINIC
JUDGE
jan/-