IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32217 of 2008(I)
1. CHANDRIKA, 43/540, KARIYAPPARAMB
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.S.M.PREM
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/12/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.32217 OF 2008
----------------------------------------
Dated this the 1st day of December, 2008
JUDGMENT
The petitioner has filed Ext.P2 application for licence to run
a bunk shop within the jurisdiction of the 2nd respondent –
Corporation. The petitioner’s grievance in this writ petition is
that the same is not being considered by the 2nd respondent.
2. A statement has been filed by the 2nd respondent to
the effect that the proposed bunk is in road puramboke and it
would cause nuisance and disturbance to the neighbours as well
as the traffic.
3. I am not inclined to go into the merits of the
contentions. Suffice it to direct the 2nd respondent to consider
Ext.P2 application on merits in accordance with law. This shall be
done as expeditiously as possible, at any rate,within a period of
one month from the date of receipt of a copy of this judgment.
W.P.(c)No.32217/08 2
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 2nd respondent for
compliance.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd