High Court Kerala High Court

Jinse vs Chalakudy Municipality on 5 September, 2008

Kerala High Court
Jinse vs Chalakudy Municipality on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25393 of 2006(W)


1. JINSE, S/O. LONAPPAN,
                      ...  Petitioner

                        Vs



1. CHALAKUDY MUNICIPALITY,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. VINSON, S/O. KUMARAN,

4. JOHNY, S/O. KOCHAPPU,

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :SRI.SHEEJO CHACKO

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/09/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                  W.P(C) No.25393 of 2006
              -----------------------------------------
         Dated this the 5th day of September, 2008

                             JUDGMENT

The writ petition is filed with the following prayer:-

i) issue a writ of mandamus directing the 1st
respondent Municipality to proceed against the
respondents 3 & 4 for their unlicensed business during
day time.

In view of the intervening developments in case the petitioner

has still any grievance left, the petitioner may approach the

Project Director, National Highways, Project Implementation Unit,

Palakkad, in which case appropriate action in accordance with law

with notice to the petitioner and other affected parties shall be

taken in the matter expeditiously.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.25393 of 2006

———————————–

JUDGMENT

5th September, 2008