IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12373 of 2009(N)
1. M.MUHAMMED SALI, S/O. MUHAMMED HANEEF,
... Petitioner
Vs
1. THE THIRUVANANTHAPURAM CORPORATION,
... Respondent
2. THE SECRETARY,
3. NOORDEEN M.I.,
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/04/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.12373 of 2009
------------------------
Dated this the 15th day of April, 2009.
JUDGMENT
Heard counsel for the petitioner and Standing counsel
appearing for respondents 1 and 2. In the nature of the order
that I propose to pass, I do not consider it necessary to issue
notice to the 3rd respondent.
2. Although, several contentions have been raised in
this writ petition, the only relief that is sought by the
petitioner is a direction to the first respondent to consider
Exhibits P18 and P19 and pass orders thereon. By Exhibit P18,
what is sought for is cancellation of the licence issued in the
name of Shri. Dominic Mathew and the 3rd respondent with
regard to the building bearing numbers T.C 14/2363 and
2365 situated in Survey No.2810/2-7 of Vanchiyoor Village. It
is stated that since the said representation was not
considered, the petitioner filed a reminder, which is Exhibit
P19. According to the petitioner, even Exhibit P19 has not
W.P.(C).No.12373 /2009
2
evoked any response and hence this writ petition is filed.
3. Taking into account the limited nature of relief that
is sought for and without expressing anything on the merits
of the contentions raised in the writ petition, I dispose of this
writ petition directing the first respondent to consider and
pass order on Exhibit P18 referred to above. Before orders
shall be passed, notice shall be issued to the petitioner, 3rd
respondent and any other person who is likely to be affected
by orders on Exhibit P18.
Petitioner may produce a copy of this judgment before
the first respondent, who shall pass orders as above, at any
rate within eight weeks thereafter.
ANTONY DOMINIC
JUDGE
scm