IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8785 of 2006(U)
1. THE PERUMBAVOOR MUNICIPAL COUNCIL,
... Petitioner
Vs
1. GOVERNMENT OF KERALA,
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. SMT.AYSHA TEACHER,
For Petitioner :SRI.V.M.KURIAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/11/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.8785 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 6th November, 2007
JUDGMENT
Under challenge in this Writ Petition is Ext.P6 order of the
Government by which the Government has stayed (temporarily) the
decision of the Municipality to prefer an appeal against the Division
Bench judgment of this court in W.A.No.1222 of 1999. While
admitting the Writ Petition this court stayed the operation of Ext.P6
and on the strength of that stay order, the petitioner-Municipality was
able to prefer Civil Appeal to the Supreme Court. The stay order
granted by this court virtually grants to the petitioner the reliefs
which he could have aspired for in the Writ Petition. Confirming that
interim order, the Writ Petition will stand disposed of.
srd PIUS C.KURIAKOSE, JUDGE