IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36684 of 2010(I)
1. HOTEL SAGAR,
... Petitioner
Vs
1. THE KOZHIKODE CORPORATION-
... Respondent
2. THE DISTRICT TRANSPORT OFFICER,
3. THE KERALA SMALL INDUSTRIES
4. SRI.E.ARUNKUMAR,
For Petitioner :SRI.P.K.VIJAYAMOHANAN
For Respondent :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 36684 OF 2010
=====================
Dated this the 15th day of December, 2010
J U D G M E N T
Petitioner has approached this Court complaining that the 4th
respondent has installed certain hoardings in the premises of the
2nd respondent on behalf of the 3rd respondent. It is complaining
of the above, the writ petition is filed.
Standing counsel appearing for the 1st respondent on
instruction submits that on receipt of the complaint from the
petitioner, enquiry was conducted and that the Corporation is in
the process of initiating steps under Section 406. Thus, it is
obvious that the complaint of the petitioner is being acted upon
by the 1st respondent and therefore directing that appropriate
action thereof shall be continued in accordance with law, the writ
petition is disposed of.
ANTONY DOMINIC, JUDGE
Rp