IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19427 of 2008(K)
1. BENNY THOMSON, S/O THOMSON,
... Petitioner
Vs
1. ANGAMALY MUNICIPALITY,
... Respondent
For Petitioner :SRI.K.V.SOHAN
For Respondent :SRI,R,T,PRADEEP(B/O)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/08/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 19427 OF 2008 K
= = =
Dated this the 21st day of August 2008
J U D G M E N T
The petitioner is an allottee of room No. P1 in P block of the
municipal market constructed and maintained by the respondent
Municipality. The main grievance of the petitioner is that despite
having allotted the room as above, the key was not handed over to
him. After hearing both sides an interim order was passed by this
Court on 3.7.2008, directing the Municipality to hand over the key
to the petitioner. It is now submitted by both sides that in
pursuance thereof the key has been handed over.
In view of this, making the aforesaid interim order absolute,
this writ petition is closed as no further orders are called for.
ANTONY DOMINIC
JUDGE
jan/-