Kerala High Court
M.A.Umar vs Kottayam Municipality on 30 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11071 of 2004(R)
1. M.A.UMAR, AGED 76 YEARS, S/O. MOHAMMED,
... Petitioner
Vs
1. KOTTAYAM MUNICIPALITY, REPRESENTED BY
... Respondent
2. P.I.MOHAMMED SALI S/O. ISMAIL,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/07/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.11071 of 2004
-----------------------------------------
Dated this the 30th day of July, 2007
JUDGMENT
Petitioner approached this court challenging unauthorised
construction by the second respondent. In case the petitioner
has still any grievance left he may approach the first respondent
in which case the matter will be duly considered by the first
respondent with notice to the second respondent also.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.