High Court Kerala High Court

Vijayamma vs The Secretary on 11 March, 2008

Kerala High Court
Vijayamma vs The Secretary on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25480 of 2003(G)


1. VIJAYAMMA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE SECRETARY,

3. SUSY ANTONY,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.P.SIVARAJ

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :11/03/2008

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
                 W.P.(C) NO. 25480 of 2003
                 ----------------------------------
         Dated this the 10th      day of March , 2008

                            JUDGMENT

Having regard to the submissions addressed at the bar and

in view of the circumstance that neither the Corporation nor the

contesting party respondent are having any serious objections in

the Standing Committee (Works) of the Corporation considering

and in passing appropriate orders on Ext.P8.

2. The Writ Petition will stand disposed of directing the

Standing committee (Works) of the of the Corporation of Kochi to

take up Ext.P8 immediately, hear the petitioner as well as the

third respondent and take a correct decision. Decision , as

directed above, will be taken by the Committee at the earliest

and at any rate within one month of receiving a copy of this

judgment. Till such time as decision as directed above is taken

on Ext.P8 and communicated to the petitioner, the order of stay

issued by this court will continue.

PIUS C. KURIAKOSE,Judge

dpk

dpk