High Court Kerala High Court

M.C.Muraleedharan vs The Kanhangad Municipality on 6 July, 2007

Kerala High Court
M.C.Muraleedharan vs The Kanhangad Municipality on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17799 of 2005(R)


1. M.C.MURALEEDHARAN, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. THE KANHANGAD MUNICIPALITY,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.M.THAMBAN

                For Respondent  :SRI.T.K.VIPINDAS

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/07/2007

 O R D E R
                                 KURIAN JOSEPH , J

                ==================================

                              W.P.(C) NO. 17799 OF 2005

                ==================================

                   Dated this the 6th day of July, 2007.


                                     JUDGMENT

The matter pertains to the obstruction caused by the

parking of autorikshaws. In case the petitioner has still any

grievance left, he may produce the copy of this judgment before

the 1st respondent in which case appropriate action in Ext.P2 will

be taken by the 1st respondent within another one month.

The writ petition is disposed of accordingly.

KURIAN JOSEPH, JUDGE.

rv