High Court Kerala High Court

Sunny V.M vs Idukki District Panchayath on 21 August, 2008

Kerala High Court
Sunny V.M vs Idukki District Panchayath on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25253 of 2008(F)



1. SUNNY V.M.
                      ...  Petitioner

                        Vs

1. IDUKKI DISTRICT PANCHAYATH
                       ...       Respondent

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/08/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.25253/2008
    -----------------------------------------------------------
          Dated this the 21st     day of August, 2008


                           JUDGMENT

Challenge in this writ petition is against Ext.P6. Ext.P6

is a notice requiring the petitioner to vacate from a waiting

shed, where the petitioner is allegedly conducting a hotel

and a STD booth. In my view it being only a notice, there is

no reason for the petitioner to be aggrieved by this, as it is

open to the petitioner to file his objections to the said

notice.

Therefore, leaving it open to the petitioner to file his

objections to Ext.P6 this writ petition is disposed of.

ANTONY DOMINIC
JUDGE

vi.

2