IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2098 of 2007(Y)
1. THOMAS JOHN @ BABU,
... Petitioner
2. MATHEW ABRAHAM @ GEEKUTTY,
Vs
1. STATE OF KERALA,
... Respondent
2. THIRUVALLA MUNICIPALITY,
3. RAY JOHN VARGHESE,
4. JOHN SACKARIA,
For Petitioner :SRI.P.HARIDAS
For Respondent :SRI.JACOB MATHEW MANALIL
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/09/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 2098 of 2007
----------------------------------
Dated this the 17th day of September , 2007
JUDGMENT
Sri.Jacob Mathew Manalil, the learned counsel for the
Municipality submits that permit was initially granted to the 3rd and
the 4th respondent and the same was withdrawn subsequently. The
learned counsel further submitted that fresh permit, if any, will be
issued to respondents 3 or 4 only after hearing the petitioners also.
In view of the above submission and taking into account the
circumstance that the parties are already before the Civil court by
O.S.No.456/2006, I dispose of the writ petition recording the
submission of the learned Standing Counsel for the Municipality and
relegating the parties to have adjudication of all these issues between
them by the Civil court.
PIUS C. KURIAKOSE,
JUDGE.
dpk