High Court Kerala High Court

K.K.Ramachandran vs The Secretary on 4 April, 2007

Kerala High Court
K.K.Ramachandran vs The Secretary on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11909 of 2007(P)


1. K.K.RAMACHANDRAN,  S/O. KRISHNAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE KODUNGALLUR MUNICIPAL COUNCIL,

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/04/2007

 O R D E R


                             PIUS C. KURIAKOSE,J.

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

                            W.P.(C)No.11909 of 2007

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

                               Dated: 4th April, 2007


                                     JUDGMENT

I do not propose to go into the merits of the matter. It is seen

that Ext.P4 appeal has been submitted by the petitioner and the same

is pending before the 2nd respondent-Municipal Council. The 2nd

respondent will take up Ext.P4 appeal, hear the petitioner and take a

decision on Ext.P4 at the earliest and at any rate within six weeks of

receiving a copy of this judgment. Till then Ext.P2 will be kept in

abeyance.

The Writ Petition will stand disposed of as above.

srd                                          PIUS C.KURIAKOSE, JUDGE