IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35680 of 2007(V)
1. MOIDEENKUNHI.K.S., AGED 37 YEARS,
... Petitioner
Vs
1. KASARGOD MUNICIPALITY REPRESENTED
... Respondent
2. SRI.SIVADASAN, PROPRIETOR,
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
---------------------------------
W.P.(C) No. 35680 OF 2007
--------------------------------
Dated this the 3rd day of December, 2007
JUDGMENT
I do not propose to go into the merits of the matter. The grievance of
the petitioner is that the 2nd respondent has unauthorisedly erected a sign
board in front of his premises which results in obstruction not only to the
petitioner but also to the public who make use of the footpath. Ext.P5
representation has been submitted by the petitioner before the Secretary of
the Municipality. The Secretary of the Municipality will take up Ext.P5
immediately, conduct necessary local inspection, hear the petitioner and
the 2nd respondent and take a correct and just decision on Ext.P5.
Decision as directed above will be taken at the earliest and at any rate
within three weeks of receiving copy of this judgment.
(PIUS C.KURIAKOSE, JUDGE)
btt