IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23071 of 2008(V)
1. A. GIRIJA NARAYANAN, T.C. 37/1670,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CORPORATION OF TRIVANDRUM,
3. SRI. SIVARAMA KRISHNA,
4. KRISHNA POTTI,
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/08/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.23071/2008
-----------------------------------------------------------
Dated this the 14th day of August, 2008
JUDGMENT
The prayer sought for in this writ petition is for
implementation of Ext.P2. It is now pointed out by the
Standing Counsel for the respondent corporation that in WP
(c).No.17300/2008 filed by the 3rd respondent herein this
court has, by judgment dated 2nd July 2008, directed that
Ext.P3 therein be disposed of with notice to the petitioner
therein and the 4th respondent, who is the petitioner herein.
It is further directed that the order be kept in abeyance for a
period of 8 weeks.
2. In view of the said judgment, the prayer sought for
in this writ petition, for the implementation of Ext.P2 order
cannot be granted.
Writ Petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
2
vi.