Kerala High Court
Cicily Mathew vs Corporation Of Cochin on 3 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28122 of 2007(W)
1. CICILY MATHEW, W/O.N.V.MATHEW (LATE),
... Petitioner
2. ANWAR, RESIDING AT HOUSE NO.45/124,
Vs
1. CORPORATION OF COCHIN,
... Respondent
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent :SRI.C.M.SURESH BABU,SC,COCHIN CORPORATI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/10/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 28122 of 2007
----------------------------------
Dated this the 3rd day of October, 2007
JUDGMENT
The learned counsel for the respondent submits that licences
have already been issued to the petitioners on 25.9.2007 and in that
way grievance voiced by the petitioners has been redressed.
The above submission of the respondent is recorded and the writ
petition is disposed of accordingly.
PIUS C. KURIAKOSE,
JUDGE.
Dpk