High Court Kerala High Court

Pavu vs Thrissur Corporation on 12 April, 2007

Kerala High Court
Pavu vs Thrissur Corporation on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12842 of 2007(D)


1. PAVU, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. THRISSUR CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/04/2007

 O R D E R
                         PIUS C.KURIAKOSE, J.

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

                    W.P.(C)NO. 12842  of    2007

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

                Dated this  12th  day of    April, 2007




                                 JUDGMENT

Sri.K.B.Mohandas the learned Standing Counsel takes

notice on behalf of the respondent Corporation.

2. It is fairly conceded by the learned counsel for the

petitioner that the appeal which was preferred by the petitioner

against Ext.P4 judgment was unsuccessful. But, the learned

counsel submits that the appeal was dismissed only day before

yesterday and that it will take some more time for obtaining copy

of the judgment and decree. The learned counsel further submits

that through out the proceedings before the Munisiff Court and

the District Court, there was interim injunction against the

demolition of the building.

Considering the submissions addressed at the bar, I dispose

of the writ petition directing the respondent Corporation not to

WPC No. 12842/2007 2

demolish any portion of the building presently occupied by the

petitioner for a period of six weeks from today.

PIUS C.KURIAKOSE

Judge

dpk