High Court Kerala High Court

Sainaba vs The Guruvayur Municipality on 27 October, 2009

Kerala High Court
Sainaba vs The Guruvayur Municipality on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26986 of 2009(P)


1. SAINABA,W/O.MUHAMMED ASHARAF,CHOLAYIL
                      ...  Petitioner

                        Vs



1. THE GURUVAYUR MUNICIPALITY,REP.BY
                       ...       Respondent

2. THE SECRETARY,GURUVAYUR MUNICIPALITY,

3. VIJAYAKUMAR,(AGE AND FATHERS NAME KNOWN)

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :27/10/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.26986 OF 2009
                  -------------------------------------------
            Dated this the 27th day of October, 2009


                              JUDGMENT

Learned counsel for the municipality says that orders have

already been issued on the application of the petitioner for

building permit. Hence, this writ petition is dismissed without

prejudice to the right of the petitioner to seek relief against that

order in accordance with law, if aggrieved, and preserving all

contentions.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.28/10.