High Court Kerala High Court

Ummer Bava vs The Manjeri Municipality on 13 August, 2009

Kerala High Court
Ummer Bava vs The Manjeri Municipality on 13 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8548 of 2009(K)


1. UMMER BAVA, S/O.ALIKUTTY HAJI,
                      ...  Petitioner

                        Vs



1. THE MANJERI MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SRI.P.PARAMESWARAN NAIR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :13/08/2009

 O R D E R
                THOTTATHIL B. RADHAKRISHNAN, J
                   ...........................................
                  WP(C).NO. 8548                  OF 2009
                   ............................................
        DATED THIS THE           13TH DAY OF AUGUST, 2009

                                 JUDGMENT

When this matter is taken up, it is submitted that Ext.P1 is

still pending and all that is sought for at this point of time, is for

a direction to consider and dispose it of in accordance with law.

Hence, leaving open all other issues and without entering on

merits, it is directed that the competent officer in the respondent

will consider Ext.P1 and issue decision thereon, in accordance

with law, within a period of 45 days from the date of receipt of a

copy of this judgment.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/13/8