High Court Kerala High Court

Kunnamkulam Municipality vs State Of Kerala on 12 December, 2006

Kerala High Court
Kunnamkulam Municipality vs State Of Kerala on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34980 of 2005(L)


1. KUNNAMKULAM MUNICIPALITY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE TAHSILDAR, THALAPPILLY,

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/12/2006

 O R D E R
                         PIUS C.KURIAKOSE, J.

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

                     W.P.(C)NO. 34980  of    2005

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

            Dated this  12th   day of   December, 2006


                                 JUDGMENT

I do not propose to consider the merits of the matter.

Exts.P5, P6 and P7 submitted by the petitioner before the

Municipality appears to be pending before the first respondent.

The first respondent will take up Exts.P5, P6 and P7, hear the

petitioner and Municipality and take a correct and just decision

on the same in the light of the various grounds raised in this writ

petition. Decision as ordered above will be taken by the first

respondent within three months of their receiving a copy of this

judgment. Till then recovery proceedings on the basis of Exts.P3

and P8 will be kept in abeyance.

The writ petition is disposed of as above.

PIUS C.KURIAKOSE

Judge

dpk