IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22259 of 2006(Y)
1. KAMALA M., AGED 65 YEARS,
... Petitioner
Vs
1. THALASSERY MUNICIPALITY,
... Respondent
2. THE SECRETARY,
3. THE MUNICIPAL ENGINEER,
4. THE TOWN PLANNING OFFICER,
5. STATE OF KERALA,
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI.I.V.PRAMOD
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/09/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 22259 of 2006
----------------------------------
Dated this the 17th day of September , 2007
JUDGMENT
Heard Sri.M.Sasindran, the learned counsel for the petitioner and
Sri.. I.V.Pramod,the learned Standing counsel for the 1st respondent-
Municipality. A detailed interim order has been passed by this court in
2006. According to me, that interim order grants to the petitioner all
the reliefs which he could legitimately aspire for in the writ petition.
In view of that interim order, this writ petition will stand disposed of.
PIUS C. KURIAKOSE,
JUDGE.
Dpk
PIUS C. KURIAKOSE, J.
———————————-
W.P.(C) NO.
———————————-
Dated this the day of , 2007
JUDGMENT
PIUS C. KURIAKOSE,
JUDGE.