Kerala High Court
Hashim vs Konni Grama Panchayath on 29 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 25035 of 2002(E)
1. HASHIM,MANNIL JEWELLERS, KONNI,
... Petitioner
2. ASHRAF, BEST BAKERY, KONNI,
3. P.T.MATHEW,ST.GEORGE STORES, KONNI,
4. K.N.SASIDHARAN, TAILORING, KONNI,
5. SALIM, COFEE BUSINESS, KONNI,
6. ANITHA MURALI, PRIYANKA FINANCIERS,
7. MARY ALEX, MARUTHATHU STORES,
Vs
1. KONNI GRAMA PANCHAYATH, KONNI,
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE REVENUE DIVISIONAL OFFICER, ADOOR.
4. THE CIRCLE INSPECTOR OF POLICE, KONNI.
5. INTUC (TAXI DRIVERS UNION) KONNI UNIT,
6. CITU (TAXI DRIVERS UNION) KONNI UNIT,
7. BMS (TAXI DRIVRS UNION) KONNI UNIT,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/06/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
O.P.No.25035 OF 2002
-------------------------------------------
Dated this the 29th day of June, 2007
JUDGMENT
In view of the interim order granted on 5.9.2002 on
C.M.P.No.42435/02, the present status as sought for in the writ
petition is secured. Hence that interim order is made absolute
and the writ petition is disposed of accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.
=======================
THOTTATHIL B. RADHAKRISHNAN, J
O.P.NO.25035 OF 2002
JUDGMENT
29TH JUNE, 2007.
=======================