Kerala High Court
John Anto.K. vs The Corporation Of Thrissur on 9 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25442 of 2004(D)
1. JOHN ANTO.K., SON OF K.I.ANTONY,
... Petitioner
Vs
1. THE CORPORATION OF THRISSUR,
... Respondent
For Petitioner :SMT.PREETHY KARUNAKARAN
For Respondent :SRI.K.B.MOHANDAS,SC FOR TSR.CORPN.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/04/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)Nos.25442 & 30521 of 2004
& 10765 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 9th April, 2007
JUDGMENT
Heard counsel for the parties. All these Writ Petitions will stand
disposed of directing the Thrissur Corporation to hear the petitioners
and take a decision in the light of the various grounds raised in the
Writ Petitions. The decision as directed above will be taken by the
Corporation at the earliest and at any rate within three weeks of
receiving a copy of this judgment.
srd PIUS C.KURIAKOSE, JUDGE