IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19180 of 2003(G)
1. T.K.DEVADAS, THOTTATHIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CORPORATION OF THRISSUR,
3. THE TOWN PLANNING OFFICER,
4. THE SECRETARY, KOORKANCHERRY GRAMA
For Petitioner :SRI.VAKKOM N.VIJAYAN
For Respondent :SRI.K.P.VIJAYAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/10/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C)No.19180 of 2003
----------------------------------------------
Dated 25th October, 2006.
J U D G M E N T
Aggrieved by Ext.P2 notice issued by the second
respondent, petitioner has submitted Ext.P3. There will be a
direction to the second respondent to look into Ext.P3 with notice
to the petitioner and take appropriate action thereon in
accordance with law, adverting to the contentions taken by the
petitioner. Till orders are passed as above, the interim order
passed by this Court in I.A.5380/03 will continue.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C)No.19180 of 2003 (G)
———————————————-
J U D G M E N T
Dated 25th October, 2006.