Kerala High Court
Rajasree Madhu vs The Corporation Of … on 26 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30529 of 2009(I)
1. RAJASREE MADHU, W/O.LATE K.P.MADHU,
... Petitioner
Vs
1. THE CORPORATION OF THIRUVANANTHAPURAM
... Respondent
2. THE TOWN PLANNER, REGIONAL TOWN
3. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :26/05/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.30529/2009-I
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 26th day of May, 2010
J U D G M E N T
This writ petition is filed by the petitioner
challenging Ext.P9 order passed by the Town Planning
Department. The learned counsel for the petitioner
submitted that the petitioner is filing an appeal against
the same before the Tribunal for the Local Self Government
Institutions. If an appeal is filed within a period of
three weeks from today, the same will be considered in
accordance with law by the Tribunal.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms