IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18393 of 2009(T)
1. NEVIN KURIAKOSE, AGED 27 YEARS,
... Petitioner
Vs
1. THRIPUNITHURA MUNICIPALITY,
... Respondent
2. THE SECRETARY,THRIPUNITHURA MUNICIAPLITY
3. C.K.PANKAJAKSHA MENON, AGED 74 YEARS,
4. K.N.RADHAKRISHNAN, AGED 40 YEARS,
5. S.KRISHNAKUMARI, AGED 36 YEARS,
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/07/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.18393 OF 2009
-------------------------------------------
Dated this the 1st day of July, 2009
JUDGMENT
The petitioner applied for D&O licence. After hearing the
objections in that regard, the competent authority has refused to
issue the licence stating certain reasons based on factual
disputes. It is inappropriate for this Court to embark on a
judicial review of such a matter, particularly when the petitioner
has adequate alternate statutory remedy by way of appeal before
the competent authority. Without prejudice to that course, this
writ petition is dismissed, leaving open all questions on merits.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.2/7.