Kerala High Court
Jose.K.A vs Chalakudy Municipality on 4 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37075 of 2009(D)
1. JOSE.K.A, AGED 55 YEARS,
... Petitioner
Vs
1. CHALAKUDY MUNICIPALITY,
... Respondent
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/01/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.37075 of 2009 (D)
---------------------------------
Dated, this the 4th day of January, 2010
J U D G M E N T
The prayer sought in this writ petition is to direct the
respondent to consider Ext.P3 application made by the
petitioner praying for licence to shift his existing business to
the premises mentioned in Ext.P2.
If as stated by the petitioner, Ext.P3 application has been
received, the respondent shall consider the same and pass
orders thereon. This shall be done as expeditiously as
possible, at any rate, within four weeks of production of a
copy of this judgment, along with a copy of this writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg