IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 257 of 2009()
1. PUSHPARAJAN,AGED 53 YEARS,
... Petitioner
Vs
1. THE PARAVUR MUNICIPALITY REPRESENTED BY
... Respondent
2. SUKUMARAN AGED 55 YEARS,S/O. LATE NANU,
For Petitioner :SRI.K.BINNI
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :04/02/2009
O R D E R
J.B.KOSHY, Ag.C.J. & V.GIRI, J.
--------------------------------------
W.A.No.257 of 2009
-------------------------------------
Dated 4th February, 2009
JUDGMENT
Koshy, Ag.C.J.
Essentially the dispute is between father and son. The
relief sought for in the writ petition was to dispose of Ext.P1 series of
representations and to take appropriate action. The interim relief
sought for was also for the same purpose. But, more than what is
sought for is granted by the learned single Judge. Therefore, the
interim order is set aside. Parties shall obtain orders from the
learned single Judge in the writ petition.
The writ petition is disposed of accordingly.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
tks