IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36648 of 2009(A)
1. SHAJAHAN, S/O.PEERUKKANNU,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. NELLANADU GRAMA PANCHAYATH,
4. MANIKUTTAN, CONVENOR,
5. AJI, CONVENOR, AUTORICKSHAW
For Petitioner :SRI.G.SUDHEER (KARAKONAM)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :21/12/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.36648 OF 2009
-------------------------------------------
Dated this the 21st day of December, 2009
JUDGMENT
Notice to respondents 3 to 5 dispensed with, preserving
their right for re-hearing of the matter, if aggrieved. Learned
Government Pleader appears for respondents 1 and 2.
Having regard to the materials on record, this writ petition
is ordered, without going to the merits, directing that the first
respondent will look into the complaint of the petitioner and
issue appropriate directions in relation to the parking of
vehicles. Such directions will be enforced strictly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.24/12.