IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3909 of 2009(M)
2. RAZIA, W/O. ABDUL SHUKKUR,
... Petitioner
Vs
1. THE TIRUR MUNICIPALITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/02/2009
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No.3909 of 2009
--------------------------------------
Dated this the 5th day of February, 2009
JUDGMENT
Exhibit P3 is the order passed by the second respondent
declining to renew the licence of the petitioner. It is stated that the
matter was taken up in appeal before the Municipal committee. The
appeal was rejected. Again the petitioner approached Tribunal by
filing Appeal No. 67 of 2008, a copy of the appeal memorandum is
Exhibit P5. According to the learned counsel for the petitioner, by
judgment rendered on 24/09/2008, the appeal was rejected. It is stated
that though the petitioner has applied for a copy of the Tribunal
judgment, copy has not been issued so far.
2. In the meanwhile, the petitioner has been issued Exhibit
P6, requiring him to close down the business establishment and also
warning that consequential action, in case of failure to comply with
the same will be initiated. It is in these circumstances, writ petition
has been filed.
3. Although, the counsel for the petitioner seeks stay of
implementation of Exhibit P6 order, it is up to the petitioner to pursue
his remedies against the appellate order passed by the Tribunal.
4. However having regard to the complaint that copy is yet to
W.P.(C) No.3909/ 2009
2
be obtained and that order is sought to be implemented, I feel that the
petitioner is justified in seeking an order to safeguard his interests.
Writ petition is therefore disposed of with the following
direction;
1)that implementation of Exhibit P6 will be kept in abeyance
for one month from today.
2) It is made clear that in case, the petitioner does not
produce any order restraining the implementation of
Exhibit P6 within the said period, the second respondent
will be free to implement Exhibit P6 order.
Petitioner shall produce a copy of this judgment before the
second respondent for compliance.
ANTONY DOMINIC, JUDGE
scm