IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21905 of 2004(G)
1. BANERJI MEMORIAL CLUB, REPRESENTED
... Petitioner
Vs
1. CORPORATION OF THRISSUR,
... Respondent
2. TOWN PLANNING OFFICER,
For Petitioner :SRI.M.V.JOHN
For Respondent :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/03/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C). No. 21905 OF 2004
---------------------------------------
Dated this the 7th day of March, 2008.
J U D G M E N T
Petitioner approached this court aggrieved by Ext.P6 order
passed by the Municipality, followed by Ext.P7 order for
demolition. According to the petitioner, the issue has been given
a quietus by the Civil Court in O.S.No.2289/2003 of the Munsiff
Court, Thrissur. It is submitted that the judgment has become
final. There will be a direction to the 1st respondent to look into
the matter with notice to the petitioner and pass appropriate
orders in accordance with law in the light also of the submission
as above, expeditiously. The interim order passed by this court
will continue till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
ps