IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31202 of 2006(M)
1. K.D.KUNJAPPAN, S/O. DEVASSY,
... Petitioner
Vs
1. THE ALUVA MUNICIPALITY,
... Respondent
For Petitioner :SRI.P.K.ABOOBACKER(EDAPPALLY)
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :24/11/2006
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.31202 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 24th November, 2006
JUDGMENT
Ext.P3 is the order impugned in this writ petition and the
counsel for the petitioner conceded that Ext.P3 is an appealable
order. Under these circumstances, I dispose of the Writ Petition
relegating the petitioner to the appellate remedies. However, having
regard to the submissions of Mr.P.K.Aboobacker, counsel for the
petitioner and Mr.V.M.Kurian, learned Standing Counsel who has
taken notice for the respondent-Municipality, there will be a direction
that Ext.P3 shall be kept in abeyance for a period of six weeks from
today.
srd PIUS C.KURIAKOSE, JUDGE