IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 72 of 2009()
1. THE KOTHAMANGALAM MUNICIPALITY,
... Petitioner
2. THE SECRETARY,KOTHAMANGALAM MUNICIPALITY
Vs
1. M.I. ABDUL KAREEM , S/O. IBRAHAM,
... Respondent
2. SHEEJA ABDUL KAREEM AGED 38 YEARS,
3. THE KOTHAMANGAM MUNICIPAL COUNCIL,
4. NIMMI NAZAR, W/O. NAZAR, CHARI PERSON,
5. VIJU THOMAS, S/O. THOMAS, VICE
6. NAZAR KUNJI, MULAKKAKUDY,
7. THE DISTICT COLLECTOR, ERNAKULAM.
8. STATE OF KERALA, REPRESENTED BY THE
9. AZHEER HUSSIN, S/O.MOIDEEN PALATHINKAL
10. THE TAHSILDAR, (LAND ACQUSITION),
11. THE LAND REVENUE COMMISSIONER,
For Petitioner :SRI.ALEXANDER JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :21/01/2009
O R D E R
PIUS.C.KURIAKOSE J.
------------------------
R.P. 72/2009 IN W.P.(C)No.18092/2008
------------------------
Dated this the 21st day of January, 2009
O R D E R
It is submitted on behalf of Sri.K.K.Chandran Pillai, learned
counsel for the writ petitioners, who are the respondents in the
Review Petition, that the Ground No.’A’ in the Review Petition
will show that the Municipality is presently agreeable to have an
enquiry under Section 5A conducted. On going through the
Ground No.A, it is seen that the Municipality has become
agreeable to have enquiry under Section 5A conducted. The
review petitioners only want the enquiry under section 5A be
conducted immediately.
In view of Ground No.A, I feel that there is justification for
recalling my judgment. I allow the review petition and recall the
judgment.
Post the Writ Petition before the appropriate court for
hearing/disposal.
PIUS.C.KURIAKOSE,JUDGE
dpk