High Court Kerala High Court

Biju M.G. vs The State Of Kerala on 12 November, 2009

Kerala High Court
Biju M.G. vs The State Of Kerala on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32347 of 2009(K)


1. BIJU M.G., AGED 38, S/O.M.C.GEORGE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE THRISSUR MUNICIPAL CORPORATION,

3. THE SECRETARY,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/11/2009

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J.
                    --------------------------------------
                    W.P.(C) No.32347 OF 2009
                    --------------------------------------
             Dated this the 12th day of November, 2009

                           J U D G M E N T

~~~~~~~~~~~~~

The petitioner, a cable TV operator, states that Ext.P2 is

pending consideration before the Thrissur Corporation in relation to

Ext.P1 contract. The matter is purely in the realm of contracts. It is

not a statutory contract. The 2nd respondent being a public authority

has to act fairly. For that sole reason, this Writ Petition is ordered

directing that a decision on Ext.P2 will be communicated to the

petitioner, within a period of three weeks from the date of

production of a copy of this judgment. This will enable the petitioner

to work out his remedy in appropriate jurisdiction, if he has any

further grievance. All other issues are left open.

THOTTATHIL B. RADHAKRISHNAN,
Judge
ps