High Court Kerala High Court

Thomas John @ Babu vs State Of Kerala on 17 September, 2007

Kerala High Court
Thomas John @ Babu vs State Of Kerala on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2098 of 2007(Y)


1. THOMAS JOHN @ BABU,
                      ...  Petitioner
2. MATHEW ABRAHAM @ GEEKUTTY,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THIRUVALLA MUNICIPALITY,

3. RAY JOHN VARGHESE,

4. JOHN SACKARIA,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :SRI.JACOB MATHEW MANALIL

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/09/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                    ----------------------------------
                     W.P.(C) NO. 2098 of 2007
                    ----------------------------------
          Dated this the 17th day of September , 2007

                              JUDGMENT

Sri.Jacob Mathew Manalil, the learned counsel for the

Municipality submits that permit was initially granted to the 3rd and

the 4th respondent and the same was withdrawn subsequently. The

learned counsel further submitted that fresh permit, if any, will be

issued to respondents 3 or 4 only after hearing the petitioners also.

In view of the above submission and taking into account the

circumstance that the parties are already before the Civil court by

O.S.No.456/2006, I dispose of the writ petition recording the

submission of the learned Standing Counsel for the Municipality and

relegating the parties to have adjudication of all these issues between

them by the Civil court.

PIUS C. KURIAKOSE,
JUDGE.

dpk