High Court Kerala High Court

Sri.Baby Joseph vs The Pala Municipality on 27 June, 2008

Kerala High Court
Sri.Baby Joseph vs The Pala Municipality on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7721 of 2005(T)


1. SRI.BABY JOSEPH, PULICKAL HOUSE,
                      ...  Petitioner
2. P.C.FRANCIS, POLAKKATTU HOUSE,

                        Vs



1. THE PALA MUNICIPALITY, REPRESENTED BY
                       ...       Respondent

2. THE CONTROL OFFICER,

3. AMMINI ZACHARIA, PATTASSERIL HOUSE,

4. SANTHOSH ZACHARIA, 12/239A,

                For Petitioner  :SRI.JOHN K.GEORGE

                For Respondent  :SRI.G.GOPAKUMAR,SC, KSPCB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                  W.P(C) No.7721 of 2005
             -----------------------------------------
            Dated this the 27th day of June, 2008

                           JUDGMENT

Petitioner approached this court aggrieved by the alleged

unauthorised functioning of a workshop. Learned counsel for the

Municipality submits that the workshop is not functioning now.

Therefore, the writ petition is closed.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.7721 of 2005

———————————–

JUDGMENT

27th June, 2008