IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17662 of 2009(C)
1. ANTONY THOMMAN, S/O. THOMMAN, AGED
... Petitioner
Vs
1. CORPORATION OF KOCHI,
... Respondent
2. T.K. MOHAMMED, AGED 58 YEARS,
For Petitioner :SRI.R.SUDHISH
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/06/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 17662 OF 2009
............................................
DATED THIS THE 25th DAY OF JUNE, 2009
JUDGMENT
Notice to second respondent dispensed with preserving his
right to move for review of this judgment, if aggrieved. Without
expressing anything on merits, this writ petition is ordered
directing that the first respondent or the competent officer under
it shall take up Ext.P4, consider it and take a decision thereon, in
accordance with law, within a period of 45 days from the date of
receipt of a copy of this judgment. Let this be done after
affording an opportunity of being heard, to the petitioner and
other respondent. All other issues left open.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/26/6