IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36184 of 2009(P)
1. P.P. UMMERKUTTY, S/O. ABDU,
... Petitioner
Vs
1. KANNUR MUNICIPALITY,
... Respondent
2. THE SECRETARY,
3. SAROJINI, W/O. LATE JOHN,
4. BEENA WILLIAM, D/O. LATE JOHN,
5. REENA WILLIAMS,
For Petitioner :SRI.P.K.RAVISANKAR
For Respondent :SRI.V.R.KESAVA KAIMAL
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/01/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.36184 OF 2009 (P)
--------------------------------------------------
Dated this the 11th day of January, 2010
J U D G M E N T
Grievance of the petitioner is that by Exts.P1 and P2, though
the first respondent has required late John, the deceased father of
the party respondents to stop construction activities, it was
carried on by him. It is stated that despite this, the first
respondent was not taking any effective action for ensuring
compliance with the aforesaid notices.
2. It is on record that after the issuance of Exts.P1 and P2
Sri. John expired and according to the petitioner, respondents 3 to
5 are his legal representatives.
3. Now as Sri. John has admittedly expired, if at all any
corrective action is to be taken, respondents 1 and 2 will have to
issue notice to the legal representatives and take appropriate
action in the matter.
Therefore with that liberty, the writ petition is closed.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :