High Court Kerala High Court

Nevin Kuriakose vs Thripunithura Municipality on 1 July, 2009

Kerala High Court
Nevin Kuriakose vs Thripunithura Municipality on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18393 of 2009(T)


1. NEVIN KURIAKOSE, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. THRIPUNITHURA MUNICIPALITY,
                       ...       Respondent

2. THE SECRETARY,THRIPUNITHURA MUNICIAPLITY

3. C.K.PANKAJAKSHA MENON, AGED 74 YEARS,

4. K.N.RADHAKRISHNAN, AGED 40 YEARS,

5. S.KRISHNAKUMARI, AGED 36 YEARS,

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :01/07/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                    -------------------------------------------
                    W.P(C).No.18393 OF 2009
                   -------------------------------------------
                 Dated this the 1st day of July, 2009


                               JUDGMENT

The petitioner applied for D&O licence. After hearing the

objections in that regard, the competent authority has refused to

issue the licence stating certain reasons based on factual

disputes. It is inappropriate for this Court to embark on a

judicial review of such a matter, particularly when the petitioner

has adequate alternate statutory remedy by way of appeal before

the competent authority. Without prejudice to that course, this

writ petition is dismissed, leaving open all questions on merits.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.2/7.