Kerala High Court
New Millenium Kuries Pvt. Ltd vs Thrissur Corporation on 5 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3861 of 2010(G)
1. NEW MILLENIUM KURIES PVT. LTD.,
... Petitioner
Vs
1. THRISSUR CORPORATION,
... Respondent
2. STATE OF KERALA, REP. BY SECRETARY,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/02/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.3861 OF 2010 (G)
--------------------------------------------------
Dated this the 5th day of February, 2010
J U D G M E N T
Petitioner’s compliant is that Ext.P2 application made by him
before the Municipality for building permit is not considered.
2. Having regard to the above, the writ petition is disposed of
directing the first respondent to consider Ext.P2 and pass orders
thereon in the light of the documents produced by the petitioner, as
expeditiously as possible and at any rate within 4 weeks from the
date of production of a copy of this judgment, along with a copy of
this writ petition.
(ANTONY DOMINIC)
JUDGE
vi/