IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 16429 of 2001(E)
1. K.BEENA
... Petitioner
Vs
1. ELECTRICAL INSPECTOR
... Respondent
For Petitioner :SRI.K.RAMACHANDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.16429 of 2001
----------------------------------------------
Dated 14th February, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “To call for the records leading upto Exts.P2 and P4 and
quash the same by the issuance of a writ in the nature of
certiorari or other appropriate writ, direction or order.
(ii) To issue a writ of mandamus or other appropriate writ,
direction or order directing the first respondent to issue the
Form-D certificate to the petitioner in respect of Lakshmi Picture
Palace, Ottappalam without insisting the re-arrangement of
seating in its auditorium.”
Learned counsel for the petitioner submits that the writ petition
itself can be disposed of directing the second respondent to look
into Ext.P5 with notice to the petitioner and the third respondent
since the third respondent local authority has a major say in the
matter and according to the petitioner, the Municipality has no
complaint against the petitioner. There is no counter affidavit for
the third respondent. Accordingly, the writ petition is disposed of
directing the second respondent to look into Ext.P5 with notice to
the petitioner and the third respondent and pass appropriate
orders thereon in accordance with law. It will be open to the
OP NO. 16429/01 2
petitioner to take all available contentions before the second
respondent. Till orders are passed as above, the interim order
dated 31.5.2001 in C.M.P.No.26029/01 will continue.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.16429 of 2001 (E)
———————————————-
J U D G M E N T
Dated 14th February, 2007.