Kerala High Court
V.Thankappan Vaidyar vs The State Of Kerala on 30 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2345 of 2004(D)
1. V.THANKAPPAN VAIDYAR,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF MUNICIPALITIES,
3. THE PUNALUR MUNICIPALITY,
4. THE SECRETRY,
5. THE ADDITIONAL SECRETARY,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/07/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.2345 of 2004
-----------------------------------------
Dated this the 30th day of July, 2007
JUDGMENT
Petitioner approached this court aggrieved by the non-
implementation of Ext.P6. Sri.Krishna Mani submits that he has
already relinquished his vakalat. Be that as it may, in case the
petitioner has still any grievance left, he may approach the
respondent Municipality.
The writ petition is accordingly closed.
(KURIAN JOSEPH, JUDGE)
ahg.