IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25064 of 2009(C)
1. VENUGOPAL, S/O.D.SREEDHARAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SECRETARY,
3. DISTRICT MEDICAL OFFICER,
4. GOPAKUMAR, 'HARISREE',
5. SUDHA GOPAN, W/O.GOPAKUMAR,
For Petitioner :SRI.V.R.GOPU
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.25064 of 2009-C
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 28th day of August, 2009.
JUDGMENT
Notice to respondents 4 and 5 dispensed with
preserving their right to seek re-hearing of this
writ petition, if aggrieved. Learned Government
Pleader appears for respondents 1 and 3. Learned
standing counsel appears for the second
respondent.
The petitioner complaints that the private
respondents in this writ petition are attempting
to commence an activity of a hotel without due
licence. To that extent, the learned counsel for
the Corporation states that if the private
respondents do any activity without getting
licence, the Corporation will ensure that the
same is interdicted. Recording this submission
WP(C)25064/09 -: 2 :-
and leaving the petitioner to work out his
remedies even before the other jurisdictions, this
writ petition is ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/080909