High Court Kerala High Court

John Sabariar vs Corporation Of Trivandrum on 9 January, 2008

Kerala High Court
John Sabariar vs Corporation Of Trivandrum on 9 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1123 of 2008(H)


1. JOHN SABARIAR, S/O.JOHN, AGED 86,
                      ...  Petitioner

                        Vs



1. CORPORATION OF TRIVANDRUM,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. RETNAKARAN, THATTUKADA, CIT ROAD,

                For Petitioner  :SRI.AJITH KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/01/2008

 O R D E R
                        PIUS C. KURIAKOSE,J.
              - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.1123 of 2008
               - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 9th January, 2008

                               JUDGMENT

The allegation of the petitioner is that the third respondent is

conducting a thattukada without having any licence from the 1st

respondent-Corporation. I do not propose to decide the issue since

Ext.P2 representation is seen pending before the Secretary of the 1st

respondent-Corporation. The Secretary of the 1st respondent-

Corporation will take up Ext.P2 immediately, hear the petitioner as

well as the third respondent and take a decision on Ext.P2. The

Secretary will conduct necessary local inspection for verifying the

correctness of the allegations in Ext.P2. Decision as directed above

will be taken at the earliest and at any rate within two weeks of

receiving copy of this judgment.

The Writ Petition is disposed of as above.

srd                                    PIUS C.KURIAKOSE, JUDGE