Kerala High Court
P. Aboobacker vs The Thrissur Municipal … on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 673 of 2006(E)
1. P. ABOOBACKER, AGED 48,
... Petitioner
Vs
1. THE THRISSUR MUNICIPAL CORPORATION,
... Respondent
2. THE ASSISTANT ENGINEER,
3. THE SECRETARY,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.673 of 2006
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
Petitioner is aggrieved by Exts.P5 and P6 communications
from the second respondent. It is for the petitioner to approach
the 3rd respondent. In the event of the petitioner approaching
the 3rd respondent within a period of two months from today, the
matter will be duly considered by the 3rd respondent/competent
authority with notice to the petitioner and appropriate action in
accordance with law in the matter will be taken within another
three months. There shall be no coercive action till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.673 of 2006
———————————–
JUDGMENT
11th July, 2008