High Court Kerala High Court

Abdul Rahiman vs Thrissur Corporation on 1 March, 2007

Kerala High Court
Abdul Rahiman vs Thrissur Corporation on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 92 of 2007(G)


1. ABDUL RAHIMAN, S/O.MOHAMMED,
                      ...  Petitioner
2. RAMLA, W/O.MOHAMMEDKUTTY, THACHAPA

                        Vs


1. THRISSUR CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  :SRI.K.P.VIJAYAN, SC, TRICHUR MPTY.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :01/03/2007

 O R D E R
                           PIUS C.KURIAKOSE, J.

                      ----------------------------------

           R.P.NO.92/2007 IN W.P.(C) NO.3005/2005

                      ----------------------------------

                   Dated this 1st day of  March, 2007





                                    O R D E R

Even though Sri.M.K.Dileepkumar, the learned

counsel for the petitioner, invited my attention to the judgment

of this court, which lays down that for renewal of licence it will

not be necessary to insist on the consent from the landlord and

that the landlord’s consent is necessary only at the time of

issuance of the first licence, in view of the dispute on facts

between the petitioner and the landlord, I am of the view that the

issue should receive the attention of the Tribunal, the final fact

finding authority under the statutory scheme.

Accordingly, I dispose of the Review Petition without

granting reliefs, however, making it clear that the interim order

dated 25.1.2007 will continue for another six weeks from today.

If the Tribunal for the Local Self Government Institutions receives

appeal from the petitioner within three weeks from today, the

R.P. No.92/2007 2

Tribunal will entertain the appeal as one filed on time and dispose

of the same in accordance with law.

PIUS C.KURIAKOSE

Judge

dpk