High Court Kerala High Court

Cicily John vs Corporation Of Cochin on 24 November, 2006

Kerala High Court
Cicily John vs Corporation Of Cochin on 24 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31237 of 2006(R)


1. CICILY JOHN, ILLIKKAPARAMBIL,
                      ...  Petitioner

                        Vs



1. CORPORATION OF COCHIN,
                       ...       Respondent

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :24/11/2006

 O R D E R
                         PIUS C.KURIAKOSE, J.

                       ----------------------------------

                     W.P.(C)NO. 31237  of    2006

                       ----------------------------------

            Dated this  24th   day of   November, 2006


                                 JUDGMENT

Sri.K.Anand, the learned Standing Counsel takes notice on

behalf of the respondent Corporation. Ext.P8, which is

impugned in this writ petition, is an appealable order to the

Tribunal for Local Self Government Institutions. I relegate the

petitioner to remedies by way of an appeal and dispose of the

writ petition accordingly. However, Ext.P8 will be kept in

abeyance by the respondent Corporation for a period of one

month.

PIUS C.KURIAKOSE

Judge

dpk