Kerala High Court
Sri.Baby Joseph vs The Pala Municipality on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7721 of 2005(T)
1. SRI.BABY JOSEPH, PULICKAL HOUSE,
... Petitioner
2. P.C.FRANCIS, POLAKKATTU HOUSE,
Vs
1. THE PALA MUNICIPALITY, REPRESENTED BY
... Respondent
2. THE CONTROL OFFICER,
3. AMMINI ZACHARIA, PATTASSERIL HOUSE,
4. SANTHOSH ZACHARIA, 12/239A,
For Petitioner :SRI.JOHN K.GEORGE
For Respondent :SRI.G.GOPAKUMAR,SC, KSPCB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.7721 of 2005
-----------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
Petitioner approached this court aggrieved by the alleged
unauthorised functioning of a workshop. Learned counsel for the
Municipality submits that the workshop is not functioning now.
Therefore, the writ petition is closed.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.7721 of 2005
———————————–
JUDGMENT
27th June, 2008