Kerala High Court
C.K. Azeez vs Thodupuzha Municipality on 8 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27771 of 2006(F)
1. C.K. AZEEZ, AGED 32 YEARS,
... Petitioner
Vs
1. THODUPUZHA MUNICIPALITY,
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.P.K.SOYUZ,THODUPUZHA MUNICIPALIT
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/01/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 27771 OF 2006
-----------------------------------
Dated this the 8th day of January, 2007
JUDGMENT
Even though an interim order was passed on 20.12.06 that the
respondents will file counter affidavit, if any, by 08.01.07, today also the
additional 2nd respondent prays for time to file counter affidavit. Counsel
for the Municipality brings to my notice that Ext.P3 order is appealable. I
relegate the petitioner to remedy by way of appeal and dispose of the
Writ Petition accordingly. However, the interim order dt.20.12.06 will
continue to operate for a period of one more month from today. The
Tribunal will entertain the appeal as one filed on time if the appeal is
filed by the petitioner within 10 days of his receiving copy of this
judgment.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2