High Court Kerala High Court

New Millenium Kuries Pvt. Ltd vs Thrissur Corporation on 5 February, 2010

Kerala High Court
New Millenium Kuries Pvt. Ltd vs Thrissur Corporation on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3861 of 2010(G)


1. NEW MILLENIUM KURIES PVT. LTD.,
                      ...  Petitioner

                        Vs



1. THRISSUR CORPORATION,
                       ...       Respondent

2. STATE OF KERALA, REP. BY SECRETARY,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                   W.P.(C) NO.3861 OF 2010 (G)
               --------------------------------------------------
           Dated this the 5th day of February, 2010

                            J U D G M E N T

Petitioner’s compliant is that Ext.P2 application made by him

before the Municipality for building permit is not considered.

2. Having regard to the above, the writ petition is disposed of

directing the first respondent to consider Ext.P2 and pass orders

thereon in the light of the documents produced by the petitioner, as

expeditiously as possible and at any rate within 4 weeks from the

date of production of a copy of this judgment, along with a copy of

this writ petition.

(ANTONY DOMINIC)
JUDGE
vi/