IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20347 of 2006(V)
1. P.J.CHACKO, AGED 74 YEARS,
... Petitioner
2. JOYCE MATHEW, AGED 39 YEARS,
Vs
1. CORPORATION OF KOCHI,
... Respondent
2. THE DISTRICT COLLECTOR,
3. STATE OF KERALA,
4. GIGY MATHEW.A,
5. K.C.CHACKO, AGED 58 YEARS,
For Petitioner :SRI.P.MARTIN JOSE
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice K.THANKAPPAN
Dated :11/09/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO.20347 OF 2006
------------------------------------
Dated this the 11th day of September, 2006
JUDGMENT
The limited prayer of the petitioners is for a direction to the first
respondent – Corporation of Kochi to dispose of Ext.P5 petition as early as
possible. In the facts and circumstances of the case, there will be a direction
to the first respondent to consider and dispose of Ext.P5 petition filed by the
petitioners within a reasonable time, at any rate within 60 days from the
date of receipt of a copy of this judgment. While disposing of Ext.P5
petition, the petitioners shall be given an opportunity of being heard.
The Writ Petition is disposed of as above.
(K.THANKAPPAN, JUDGE)
sp/
2