IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 254 of 2005()
1. P.M.NAFEESABI, D/O.P.I.KUNHAHAMMADKUTTY,
... Petitioner
Vs
1. P.MAMMAD KOYA HAJI,
... Respondent
2. P.SATHAR, S/O. P.MAMMAD KOYA HAJI,
3. KOZHIKODE CORPORATION,
For Petitioner :SRI.V.V.SURENDRAN
For Respondent :SRI.K.V.SOHAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :07/09/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
Writ Appeal No.254 of 2005
....................................................................
Dated this the 7th day of September, 2009.
JUDGMENT
Ramachandran Nair, J.
Appeal is filed against judgment of the learned Single Judge
directing the Corporation to grant licence temporarily to the first
respondent to run business in the building owned by the appellant.
Counsel for the appellant submitted that later the first respondent gave
vacant possession of the building to the appellant. Consequently the
direction issued by the learned Single Judge to grant licence
temporarily is of no consequence for the appellant. We, therefore,
dismiss the appeal as infructuous.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms