Kerala High Court
M.C.Muraleedharan vs The Kanhangad Municipality on 6 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17799 of 2005(R)
1. M.C.MURALEEDHARAN, AGED 32 YEARS,
... Petitioner
Vs
1. THE KANHANGAD MUNICIPALITY,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.M.THAMBAN
For Respondent :SRI.T.K.VIPINDAS
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 17799 OF 2005
==================================
Dated this the 6th day of July, 2007.
JUDGMENT
The matter pertains to the obstruction caused by the
parking of autorikshaws. In case the petitioner has still any
grievance left, he may produce the copy of this judgment before
the 1st respondent in which case appropriate action in Ext.P2 will
be taken by the 1st respondent within another one month.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv