Kerala High Court
Sacred Heart Public School vs The Corporation Of Cochin on 10 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25574 of 2009(N)
1. SACRED HEART PUBLIC SCHOOL,
... Petitioner
Vs
1. THE CORPORATION OF COCHIN,
... Respondent
For Petitioner :SRI.V.V.NANDAGOPAL NAMBIAR
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.25574 of 2009-N
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 10th day of September, 2009.
JUDGMENT
Heard.
The petitioner says that the building in relation
to which Ext.P1 demand has been issued is an
exempted building by virtue of Section 235 of the
Kerala Municipality Act, 1994. Accordingly, it is
ordered that Ext.P2 will be taken up, considered
and disposed of in accordance with law by the
competent among the respondents and until then,
recovery of any amount in terms of the demand
will stand stayed. The writ petition is ordered
accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/140909