IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10498 of 2010(J)
1. K.S.MENON AGED 80 YEARS,
... Petitioner
Vs
1. GOVERNMENT OF KERALA, REPRESENTED BY
... Respondent
2. COCHIN CORPORATION, REPRESENTED BY
3. HEALTH OFFICER, COCHIN CORPORATION,
4. TOWN PLANNING OFFICER, COCHIN
For Petitioner :SMT.P.V.SREELATHA
For Respondent :SRI.PRAVEEN.K.JOY,SC,COCHIN CORPORATION
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/06/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 10498 of 2010-J
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of June, 2010.
JUDGMENT
The writ petitioner, a lawyer by profession, is aggrieved by the grant
of licence to run lodges near his residence. The main prayer in the writ
petition is the following:
“to issue a writ of certiorari or other appropriate writ, order or
direction directing the Municipal Corporation to cancel the licensefor those who have not obeyed building rules and Hotel Receipt Tax
Rules and no sufficient number of entries and drains and space for car
park.”
It is pointed out by the learned Standing Counsel for the Corporation that no
specific instances have been pointed out in the writ petition and the
allegations are too vague, even for the Corporation to verify the particulars.
A reading of the grounds of the writ petition also shows that the petitioner
has not pin-pointed any specific instances of violation of the provisions of
the Rules and Acts mentioned therein, in respect of any particular licensee.
2. In that view of the matter, as the prayer made by the petitioner is
so general in nature, no relief can be granted in the writ petition. The same
is dismissed without prejudice to the right of the petitioner to move before
wpc 10498/2010 2
the appropriate authority if he has got any specific allegations in respect of
any particular lodges or any particular institutions, etc. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/