IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9800 of 2007(N)
1. M.M.ABDUL AZIZ,
... Petitioner
Vs
1. THE CORPORATION OF COCHIN,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.JYOTHISH.J.KALLINGAL
For Respondent :SRI.RAMESH BABU,S.C,KOCHI CORPN.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :26/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO.9800 of 2007
----------------------------------
Dated this 26th day of March, 2007
JUDGMENT
Having regard to the grounds raised in the writ
petition and the rival submissions addressed before me by
Sri.Jyothish J.Kallingal, the learned counsel for the
petitioner and Sri.Ramesh Babu, the learned Standing
Counsel for the Municipality, I dispose of this writ
petition directing the Secretary of the first respondent
Corporation to treat the original of Ext.P1 as a
representation submitted by the petitioner before himself
and to take whatever steps necessary at the earliest for
redressing grievance which is voiced by the petitioner in
this writ petition. Needful will be done by the first
respondent at any rate within one month of receiving a
copy of this judgment.
PIUS C.KURIAKOSE
Judge
dpk