Kerala High Court
Benny Thomson vs Angamaly Municipality on 25 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26237 of 2008(W)
1. BENNY THOMSON, S/O.THOMSON,
... Petitioner
Vs
1. ANGAMALY MUNICIPALITY, REP. BY ITS
... Respondent
2. SIBI DAVIS, MUNDADAN HOUSE,
3. BIJU PAULOSE, ARAKKAL HOUSE
4. M.O.JOY, MADATHUMUDI HOUSE,
For Petitioner :SRI.K.V.SOHAN
For Respondent :SRI.SAIBY JOSE KIDANGOOR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/09/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.26237 of 2008
==================
Dated this the 25th day of September, 2008.
J U D G M E N T
The petitioner is challenging Ext.P9 order passed by the
1st respondent pursuant to Ext.P6 judgment on the ground that
the petitioner has not been given a notice and hearing before
issuing Ext.P9 order as directed in Ext.P6 judgment. The
learned Standing Counsel for the Municipality now submits
that a fresh order would be passed after issuing notice to the
petitioner and hearing him. This is recorded and the writ
petition is disposed of.
S.SIRI JAGAN, JUDGE
rhs