Kerala High Court
K.K.Ramachandran vs The Secretary on 4 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11909 of 2007(P)
1. K.K.RAMACHANDRAN, S/O. KRISHNAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE KODUNGALLUR MUNICIPAL COUNCIL,
For Petitioner :SRI.T.H.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/04/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.11909 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 4th April, 2007
JUDGMENT
I do not propose to go into the merits of the matter. It is seen
that Ext.P4 appeal has been submitted by the petitioner and the same
is pending before the 2nd respondent-Municipal Council. The 2nd
respondent will take up Ext.P4 appeal, hear the petitioner and take a
decision on Ext.P4 at the earliest and at any rate within six weeks of
receiving a copy of this judgment. Till then Ext.P2 will be kept in
abeyance.
The Writ Petition will stand disposed of as above.
srd PIUS C.KURIAKOSE, JUDGE