IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16146 of 2010(P)
1. SABU.K.ABEL, S/O.ABEL, KATTANGANAL HOUSE
... Petitioner
Vs
1. KOTHAMANGALAM MUNICIAPLITY, REPRESENTED
... Respondent
2. TRAFFIC ADVIORY COMMITTEE OF
3. REGIONAL TRANSPORT AUTHORITY,
For Petitioner :SRI.N.SUKUMARAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :31/05/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 16146 of 2010-P
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of May, 2010.
JUDGMENT
The main prayer in the writ petition is for a direction to the first
respondent Municipality to furnish a copy of the document rquired by the
petitioner in Ext.P3 application.
2. Heard learned Standing Counsel for the Municipality.
3. It is submitted that the petitioner did not remit the required amount
of Rs.2/- per page for furnishing the copy of the document, even though
the notice was issued on 24.5.2010. On the petitioner remitting the
required fee, the Municipality will see that the copy of the document is
issued forthwith.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/