High Court Kerala High Court

Ajimon vs Changanacherry Municipality on 31 March, 2010

Kerala High Court
Ajimon vs Changanacherry Municipality on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10107 of 2010(K)


1. AJIMON, PROPRIETOR,
                      ...  Petitioner
2. SHIJIMON,

                        Vs



1. CHANGANACHERRY MUNICIPALITY,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER(P.W.D.),

3. JOSEPH VARGHESE @ BABU,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/03/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 10107 OF 2010 (K)
                 =====================

            Dated this the 31st day of March, 2010

                          J U D G M E N T

Inaction on Ext.P1 is what is complained of.

2. According to the petitioners, Ext.P1 complaint has been

made to the 1st respondent and that 1st respondent has not so far

initiated any action.

3. If as stated by the petitioners, Ext.P1 has been

received and is pending, the 1st respondent is directed to take

appropriate action in the matter. However, any such action shall

only be with notice to the 3rd respondent also and shall be

concluded on an expeditious basis. Petitioners may produce a

copy of this judgment along with a copy of this writ petition

before the 1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp