IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 92 of 2007(G)
1. ABDUL RAHIMAN, S/O.MOHAMMED,
... Petitioner
2. RAMLA, W/O.MOHAMMEDKUTTY, THACHAPA
Vs
1. THRISSUR CORPORATION
... Respondent
For Petitioner :SRI.M.K.DILEEP KUMAR
For Respondent :SRI.K.P.VIJAYAN, SC, TRICHUR MPTY.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :01/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
R.P.NO.92/2007 IN W.P.(C) NO.3005/2005
----------------------------------
Dated this 1st day of March, 2007
O R D E R
Even though Sri.M.K.Dileepkumar, the learned
counsel for the petitioner, invited my attention to the judgment
of this court, which lays down that for renewal of licence it will
not be necessary to insist on the consent from the landlord and
that the landlord’s consent is necessary only at the time of
issuance of the first licence, in view of the dispute on facts
between the petitioner and the landlord, I am of the view that the
issue should receive the attention of the Tribunal, the final fact
finding authority under the statutory scheme.
Accordingly, I dispose of the Review Petition without
granting reliefs, however, making it clear that the interim order
dated 25.1.2007 will continue for another six weeks from today.
If the Tribunal for the Local Self Government Institutions receives
appeal from the petitioner within three weeks from today, the
R.P. No.92/2007 2
Tribunal will entertain the appeal as one filed on time and dispose
of the same in accordance with law.
PIUS C.KURIAKOSE
Judge
dpk