IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2751 of 2007()
1. THE PARAVOOR MUNICIPALITY OF KOLLAM
... Petitioner
2. THE MUNICIPAL COUNCIL,
Vs
1. R. UNNIKRISHNAN, AGED 38 YEARS,
... Respondent
2. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT
For Petitioner :SRI.K.JAGADEESCHANDRAN NAIR
For Respondent :SRI.V.VENUGOPALAN NAIR
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/07/2009
O R D E R
S.R.BANNURMATH, C.J. & KURIAN JOSEPH, J.
----------------------------------------------
W.A. No.2751 of 2007
----------------------------------------------
Dated 6th July, 2009.
J U D G M E N T
Kurian Joseph, J.
It is brought to our notice that the writ petitioner has
filed a Review Petition, R.P.No.617/2009, as observed by us in the
order dated 28.5.2009. In that view of the matter, it is not
necessary to continue the appeal. Therefore, the writ appeal is
closed, making it however clear that the interim order passed by
this court in the Writ Appeal on 20.11.2007 will continue until the
review petition is finally disposed of.
I.A.No.166/08 : Dismissed.
S.R.BANNURMATH,
Chief Justice.
KURIAN JOSEPH,
Judge.
tgs
S.R.BANNURMATH, C. J. &
KURIAN JOSEPH, J.
———————————————-
W.A. No.2751 of 2007
———————————————-
J U D G M E N T
Dated 6th July, 2009.