High Court Kerala High Court

Pushparajan vs The Paravur Municipality … on 4 February, 2009

Kerala High Court
Pushparajan vs The Paravur Municipality … on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 257 of 2009()


1. PUSHPARAJAN,AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. THE PARAVUR MUNICIPALITY REPRESENTED BY
                       ...       Respondent

2. SUKUMARAN AGED 55 YEARS,S/O. LATE NANU,

                For Petitioner  :SRI.K.BINNI

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :04/02/2009

 O R D E R
                    J.B.KOSHY, Ag.C.J. & V.GIRI, J.
                       --------------------------------------
                          W.A.No.257 of 2009
                        -------------------------------------
                       Dated 4th February, 2009

                                JUDGMENT

Koshy, Ag.C.J.

Essentially the dispute is between father and son. The

relief sought for in the writ petition was to dispose of Ext.P1 series of

representations and to take appropriate action. The interim relief

sought for was also for the same purpose. But, more than what is

sought for is granted by the learned single Judge. Therefore, the

interim order is set aside. Parties shall obtain orders from the

learned single Judge in the writ petition.

The writ petition is disposed of accordingly.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE

tks