IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6833 of 2009(Y)
1. A.C. KORATH, S/O. CHERIATH, ALUKKA
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE SECRETARY, COCHIN INTERNATIONAL,
For Petitioner :SRI.WILSON URMESE
For Respondent :SRI.N.N.SUGUNAPALAN, SC, KIAS LTD.
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/04/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.6833 of 2009
---------------------------------
Dated, this the 6th day of April, 2009
J U D G M E N T
The petitioner is a land acquisition evictee. It is stated that the
1st respondent had agreed to provide taxi permits to such of those
eligible evictees or their nominees. According to the petitioner, he
made an application, and eventually Ext.P3 list was prepared and he
was included at Sl.No.24. But, it is stated that since he did not have
a badge, he was not issued the taxi permit. Therefore, as permitted
by the authorities, he nominated his nephew, one Mr.Thankachan.
Ext.P4 is the nomination. Ext.P5 is the consent letter and Ext.P6 is
the badge of his nephew. Despite long lapse of time the
respondents have not taken a decision thereon, the writ petition has
been filed.
2. In the counter affidavit filed by the respondents, they
have admitted of having received the nomination made by the
petitioner. It is stated that the petitioner’s claim, will be considered
along with other similar claimants.
3. Now that since the respondents have in their counter
WP(C) No.6833/2009
-2-
affidavit accepted their willingness to consider the case of the
petitioner, substantially the grievance of the petitioner stands
redressed.
4. Therefore, the writ petition is disposed of directing the
1st respondent to consider the claim of the petitioner for issue of
taxi permit to his nephew along with others, similarly situated. The
claim shall be considered and final orders shall be passed as
expeditiously as possible, at any rate, within three months of
production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg