High Court Kerala High Court

Jose Illikkal vs Payyannur Municipality on 12 August, 2010

Kerala High Court
Jose Illikkal vs Payyannur Municipality on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25220 of 2010(B)


1. JOSE ILLIKKAL, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. PAYYANNUR MUNICIPALITY
                       ...       Respondent

2. K.T.MATHEW, S/O.THOMAS,

                For Petitioner  :SRI.G.MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/08/2010

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                   = = = = = = = = = = = = = = = = =
                                W.P.(C) No. 25220 OF 2010
                    = = = = = = = = = = = = = = = = =

          DATED THIS, THE 12TH DAY OF AUGUST, 2010.

                              J U D G M E N T

This writ petition is filed by the petitioner challenging Ext.P10 order

passed by the Secretary of the first respondent. After arguing for some

time, learned counsel for the petitioner submitted that he may be allowed to

withdraw this writ petition, so as to enable the petitioner to file an appeal

before the Municipal Council.

2. Permission is granted and the writ petition is dismissed as

withdrawn. If an appeal is filed, the same will be considered with notice to

the petitioner and the second respondent and all the contentions of the

parties will be considered. It is open to the petitioner to file appropriate

application for interim relief also, which shall be considered by the

authority concerned.

T.R. RAMACHANDRAN NAIR,
JUDGE.

KNC/-