IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25480 of 2003(G)
1. VIJAYAMMA,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE SECRETARY,
3. SUSY ANTONY,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.P.SIVARAJ
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/03/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 25480 of 2003
----------------------------------
Dated this the 10th day of March , 2008
JUDGMENT
Having regard to the submissions addressed at the bar and
in view of the circumstance that neither the Corporation nor the
contesting party respondent are having any serious objections in
the Standing Committee (Works) of the Corporation considering
and in passing appropriate orders on Ext.P8.
2. The Writ Petition will stand disposed of directing the
Standing committee (Works) of the of the Corporation of Kochi to
take up Ext.P8 immediately, hear the petitioner as well as the
third respondent and take a correct decision. Decision , as
directed above, will be taken by the Committee at the earliest
and at any rate within one month of receiving a copy of this
judgment. Till such time as decision as directed above is taken
on Ext.P8 and communicated to the petitioner, the order of stay
issued by this court will continue.
PIUS C. KURIAKOSE,Judge
dpk
dpk