High Court Kerala High Court

Thrissur Corporation vs M.R.Sankaranarayanan on 28 August, 2008

Kerala High Court
Thrissur Corporation vs M.R.Sankaranarayanan on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25418 of 2006(A)


1. THRISSUR CORPORATION,
                      ...  Petitioner
2. ASST. SECRETARY,

                        Vs



1. M.R.SANKARANARAYANAN,
                       ...       Respondent

2. THE CONSUMER DISPUTES REDRESSAL FORUM,

3. THE STATE CONSUMER DISPUTES REDRESSAL

                For Petitioner  :SRI.K.B.MOHANDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/08/2008

 O R D E R
                       KURIAN JOSEPH, J.
             ---------------------------------------
                 W.P.(C) No.25418 OF 2006
              ---------------------------------------
          Dated this the 28th day of August, 2008.


                        J U D G M E N T

Prayer is for a direction to the second respondent to defer

the execution proceedings till the appeals are considered by the

third respondent. This writ petition is allowed in terms of the

above prayer.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 25418 OF 2006

J U D G M E N T

28.08.2008