High Court Kerala High Court

Sudhakar Shenoy vs The Kanhangad Municipality on 19 October, 2006

Kerala High Court
Sudhakar Shenoy vs The Kanhangad Municipality on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 5415 of 2003(T)


1. SUDHAKAR SHENOY, S/O. K. NARAYANA
                      ...  Petitioner

                        Vs



1. THE KANHANGAD MUNICIPALITY
                       ...       Respondent

                For Petitioner  :SRI.K.RAJEEVAN

                For Respondent  :SC.KANJANGAD MUNICIPALITY

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/10/2006

 O R D E R
                         KURIAN JOSEPH, J.
                          -------------------------
                       O.P.No. 5415 OF 2003
                         --------------------------
                Dated this the 19th October, 2006

                           J U D G M E N T

Petitioner approached this court requesting for action in the

matter of alleged illegal trade conducted in the Municipality

building. In case the petitioner has still any grievance left, he

may approach the respondent in which case appropriate prompt

action will be taken expeditiously.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)
ps

2

KURIAN JOSEPH, J.

O.P.No.5415/2003

JUDGMENT

19th October, 2006