IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13998 of 2008(N)
1. P.SIVAKUMAR, MUKALAVILA PUTHENVEEDU
... Petitioner
Vs
1. THE PATHANAMTHITTA MUNICIPALITY
... Respondent
For Petitioner :SRI.DILIP MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/05/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 13998 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of May, 2008
JUDGMENT
Sri.V.K.Sunil, standing counsel, takes notice on behalf of the
respondent Municipality. Having regard to the averments, the grounds
raised and the rival submissions, the writ petition will stand disposed of
without expressing any opinion on the merits of the petitioner’s claim
issuing the following directions:
The respondent will take up Ext.P4, consider the same in the light
of the various grounds raised in the writ petition, hear the petitioner
and take a correct decision on Ext.P5 at the earliest and at any rate
within one month of receiving a copy of this judgment and a copy of
this writ petition.
PIUS.C.KURIAKOSE
JUDGE
sv.