High Court Kerala High Court

G.Mohanan vs Corporation Of … on 19 September, 2008

Kerala High Court
G.Mohanan vs Corporation Of … on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32534 of 2006(W)


1. G.MOHANAN, CHARUVILA VEEDU,
                      ...  Petitioner

                        Vs



1. CORPORATION OF THIRUVANANTHAPURAM
                       ...       Respondent

2. JAYAN.T.C., T.C. 24/725,

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :SRI.N.NANDAKUMARA MENON,SC,TVM CORPN.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.32534 of 2006
               ----------------------------------------------
                 Dated 19th September, 2008.

                           J U D G M E N T

Petitioner approached this court apprehending

recovery steps against the petitioner in view of the alleged

violation of the agreement executed by the petitioner. It is made

clear that if any action is proposed to be taken against the

petitioner, he shall be issued notice, his objection shall be

considered and an order shall be passed only after affording an

opportunity for hearing to the petitioner.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.32534 of 2006

———————————————-

J U D G M E N T

Dated 19th September, 2008.