High Court Kerala High Court

B.Indirabai vs Kollam Corporation on 6 June, 2008

Kerala High Court
B.Indirabai vs Kollam Corporation on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11351 of 2008(B)


1. B.INDIRABAI
                      ...  Petitioner

                        Vs



1. KOLLAM CORPORATION
                       ...       Respondent

2. THE SECRETARY

3. RAJEEVAN AGED 44 YEARS

                For Petitioner  :SRI.AJAYA KUMAR. G

                For Respondent  :SRI.K.G.ANIL BABU

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/06/2008

 O R D E R
                         ANTONY DOMINIC, J.

                = = = = = = = = = = = = = = = = =
                = =W.P.(C) = = = = = = = = = = = =
                            No. 11351 OF 2008 B
                    = = =

                    Dated this the 6th June 2008

                           J U D G M E N T

This writ petition was filed on the allegation that the 3rd

respondent is running a saw mill without licence. Petitioner also

submits that he has filed Ext. P5 complaint before the 2nd

respondent, seeking action against the 3rd respondent. Counsel for

the 3rd respondent appears and submits that he has got all the

necessary licences and that the allegations to the contrary are

incorrect.

2. Now that the petitioner has filed Ext. P5 before the 2nd

respondent, it is for the 2nd respondent to enquire into the matter

and if necessary take action. Therefore, I dispose of this writ

petition directing that the 2nd respondent shall take note of Ext. P5,

issue notice to the petitioner and the 3rd respondent, hear their

contentions and thereafter take a decision on Ext. P5. It is clarified

that it will be open to the parties to make available whatever

documents they want to rely on before the 2nd respondent in

W.P.(C) No. 11351 OF 2008
-2-

support of their claims.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-