Kerala High Court
Mrs.Leela Davis vs State Of Kerala on 12 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27950 of 2009(K)
1. MRS.LEELA DAVIS, MANAGING PARTNER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF URBAN AFFAIRS,
3. ALUVA MUNICIPALITY,
4. THE SECRETARY,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.V.M.KURIAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :12/11/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
--------------------------------------
W.P.(C) No.27950 OF 2009
--------------------------------------
Dated this the 12th day of November, 2009
J U D G M E N T
~~~~~~~~~~~~~
Without expressing anything on merit and after hearing the
learned counsel for the petitioner and the Municipality, this Writ
Petition is ordered directing that Ext.P1 will be taken up, considered
and disposed of, in accordance with law, at the earliest, since it is
submitted on behalf of the Municipality that the said application is
now pending before the competent committee.
THOTTATHIL B. RADHAKRISHNAN,
Judge
ps