IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27301 of 2006(A)
1. SUGATHAPALAN, AGED 67 YEARS,
... Petitioner
2. KAMALA, W/O. SUGATHAPALAN,
Vs
1. P. YETHEENDRADAS,
... Respondent
2. SECRETARY,
3. DIRECTOR OF MUNICIPAL ADMINISTRATION,
4. STATE OF KERALA,
For Petitioner :SRI.K.B.MOHANDAS
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.27301 of 2006
----------------------------------------------
Dated 8th August, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“Issue a writ of mandamus or other appropriate
writ, order or direction commanding the respondents to permit
the petitioners to attend and participate in the deliberations in
the ‘Ward Sabha’ meeting of Ward No.6 of Chavakkad
Municipality in all its future meetings.”
In view of the intervening developments, in case the petitioners
have still any grievance left, they may approach the first
respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.27301 of 2006
———————————————-
J U D G M E N T
Dated 8th August, 2008.