Kerala High Court
Imbicheebi @ Bicheebi vs The Corporation Of Kozhikode on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 480 of 2005(F)
1. IMBICHEEBI @ BICHEEBI,
... Petitioner
Vs
1. THE CORPORATION OF KOZHIKODE
... Respondent
2. THE SECRETARY TO GOVERNMENT,
For Petitioner :SRI.P.A.NOOR MUHAMMED
For Respondent :SRI.C.M.SURESH BABU,SC,KOZHIKODE CORPN.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.480 of 2005
----------------------------------------------
Dated 8th August, 2008.
J U D G M E N T
Ext.P5 order passed by the first respondent is under
challenge. The remedy open to the petitioner is to approach the
Tribunal. Therefore, without prejudice to the liberty to the
petitioner to approach the Tribunal for Local Self Government
Institutions within two months from today, the writ petition is
dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.480 of 2005
———————————————-
J U D G M E N T
Dated 8th August, 2008.