IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10107 of 2010(K)
1. AJIMON, PROPRIETOR,
... Petitioner
2. SHIJIMON,
Vs
1. CHANGANACHERRY MUNICIPALITY,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER(P.W.D.),
3. JOSEPH VARGHESE @ BABU,
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/03/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 10107 OF 2010 (K)
=====================
Dated this the 31st day of March, 2010
J U D G M E N T
Inaction on Ext.P1 is what is complained of.
2. According to the petitioners, Ext.P1 complaint has been
made to the 1st respondent and that 1st respondent has not so far
initiated any action.
3. If as stated by the petitioners, Ext.P1 has been
received and is pending, the 1st respondent is directed to take
appropriate action in the matter. However, any such action shall
only be with notice to the 3rd respondent also and shall be
concluded on an expeditious basis. Petitioners may produce a
copy of this judgment along with a copy of this writ petition
before the 1st respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp