Kerala High Court
K.Padmanabha Pillai vs State Of Kerala on 19 October, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 3529 of 2003(T)
1. K.PADMANABHA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. EXECUTIVE ENGINEER,
3. SECRETARY,
For Petitioner :SRI.B.RAGUNATHAN
For Respondent :SRI.N.NANDAKUMARA MENON,SC,TVM CORPN.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/10/2006
O R D E R
KURIAN JOSEPH, J.
-------------------------
O.P.No. 3529 OF 2003
--------------------------
Dated this the 19th October, 2006
J U D G M E N T
This writ petition is filed with the following prayer:-
i) issue a writ of mandamus or other appropriate
writ, direction or order to respondents to allow the
petitioner to conduct business in Bunk No.228 in
Poojappura Ward (Division) of Corporation of
Thiruvananthapuram.
In case the petitioner has any surviving grievance, he may
approach the District Collector. The writ petition is disposed of as
above.
(KURIAN JOSEPH, JUDGE)
ps
2
KURIAN JOSEPH, J.
O.P.No.3529/2003
JUDGMENT
19th October, 2006