High Court Kerala High Court

P.M.Sivadas vs The Corporation Of Cochin on 5 July, 2007

Kerala High Court
P.M.Sivadas vs The Corporation Of Cochin on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16649 of 2004(F)


1. P.M.SIVADAS,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF COCHIN,
                       ...       Respondent

2. REVENUE OFFICER,

                For Petitioner  :SRI.RAJEEV V.KURUP

                For Respondent  :SRI.BABU VARGHESE, SC, KWA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/07/2007

 O R D E R
                               KURIAN JOSEPH, J.

                  ---------------------------------------

                      W.P. (C). NO. 16649 OF 2004

                    ---------------------------------------

                Dated this the 5th day of July, 2007.


                                 J U D G M E N T

This writ petition is filed mainly with the following prayer.

“b) issue a writ of mandamus or any writ, direction or

order commanding the respondents to complete the

maintenance/ repair works of the bathroom and latrines

in the comfort station attached to the private bus stand

at Kaloor and also to direct them to restore the water

and electricity connections to the said comfort station

within a short time frame as stipulated by this Hon’ble

court”.

In view of the intervening developments, in case the

petitioner has still any grievance left, he may approach the first

respondent.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp