IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19851 of 2008(L)
1. M.ASHRAF
... Petitioner
Vs
1. THE CORPORATION OF COCHIN
... Respondent
2. THE SECRETARY
3. I.ASHOKAN, PROPRIETOR, GOPLAL TEA SHOP
4. J.EAERNEST PAPALI, AVE MARIA
5. MRS. AMMINI EARNEST, AVE MARIA
For Petitioner :SRI.O.V.MANIPRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/07/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 19851 OF 2008 L
====================
Dated this the 2nd day of July, 2008
J U D G M E N T
In this writ petition, all that is sought for by the petitioner is to direct
the 2nd respondent to take up and consider Ext.P2.
2. I have heard the counsel for respondents 1 and 2 also.
3. Having regard to the facts as pleaded by the writ petitioner,
this writ petition is disposed of directing that if Ext.P2 has been received,
orders thereon will be passed by the 2nd respondent. However, any such
order shall be only with notice to respondents 3 to 5.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp