IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15988 of 2008(C)
1. K.K.SURENDRAN, AGED 60 YEARS,
... Petitioner
Vs
1. CORPORATION OF KOCHI, REPRESENTED BY
... Respondent
2. THE SECRETARY, CORPORATION OF KOCHI.
3. P.C.MICHAEL, PANATHARA HOUSE,
4. P.C.JAMES, PANATHARA HOUSE, COMBARA
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/05/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 15988 of 2008
-------------------------------------
Dated: MAY 29, 2008
JUDGMENT
In this writ petition what is sought for is a direction to the 1st
respondent to consider Ext.P1, a complaint made by the petitioner
in regard to an allegedly unauthorised construction that
respondents 3 and 4 have undertaken.
2. Ext.P2 shows that the complaint has been received by the
2nd respondent. If that be so, it is for the 2nd respondent to deal
with Ext.P1 complaint with notice to respondents 3 and 4 as well.
This, the 2nd respondent shall do as expeditiously as possible, at any
rate, within four weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-