Kerala High Court
K.Madhu vs Corporation Of … on 22 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33467 of 2009(C)
1. K.MADHU, S/O. KRISHNAN NAIR, VYSAKH,
... Petitioner
Vs
1. CORPORATION OF THIRUVANANTHAPURAM,
... Respondent
For Petitioner :SRI.SABU GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
-------------------
W.P.(C).33467/2009
--------------------
Dated this the 22nd day of December, 2009
JUDGMENT
The learned senior counsel appearing for the Corporation
submits that the bill in relation to the petitioner is being
finalized and the delay was only because the petitioner did not
submit some of the original of the bills which were necessary to
finalize the reconciliation. Taking this into account, it is
ordered that the bill of the petitioner will be cleared off at the
earliest, within a period of one month from today.
THOTTATHIL B. RADHAKRISHNAN,
Judge
mrcs