High Court Kerala High Court

John Anto.K. vs The Corporation Of Thrissur on 9 April, 2007

Kerala High Court
John Anto.K. vs The Corporation Of Thrissur on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25442 of 2004(D)


1. JOHN ANTO.K., SON OF K.I.ANTONY,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF THRISSUR,
                       ...       Respondent

                For Petitioner  :SMT.PREETHY KARUNAKARAN

                For Respondent  :SRI.K.B.MOHANDAS,SC FOR TSR.CORPN.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/04/2007

 O R D E R


                             PIUS C. KURIAKOSE,J.

                    - - - - - - - - - - - - - - - - - - - - - - - - -

                      W.P.(C)Nos.25442 & 30521 of 2004

                                     & 10765 of 2005

                    - - - - - - - - - - - - - - - - - - - - - - - - -

                               Dated: 9th April, 2007


                                     JUDGMENT

Heard counsel for the parties. All these Writ Petitions will stand

disposed of directing the Thrissur Corporation to hear the petitioners

and take a decision in the light of the various grounds raised in the

Writ Petitions. The decision as directed above will be taken by the

Corporation at the earliest and at any rate within three weeks of

receiving a copy of this judgment.

srd                                          PIUS C.KURIAKOSE, JUDGE