IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4501 of 2007(J)
1. K. RADHAKRISHNAN, PLAKKOOTATHI VEEDU,
... Petitioner
Vs
1. THE OTTAPALAM MUNICIPALITY,
... Respondent
2. THE MUNICIPAL COUNCIL,
For Petitioner :SRI.K.ANAND
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 4501 OF 2007
-----------------------------------
Dated this the 9th day of February, 2007
JUDGMENT
I do not propose to examine the merits of the grounds raised.
Ext.P3 appeal has been preferred by the petitioner to the council of the
Municipality against Ext.P2 order for demolition. The grievance of the
petitioner is that even though along with Ext.P3, a stay petition-Ext.P4
was also filed, the Council has not so far taken any decision.
2. Having regard to the grounds raised and the submissions of
Sri. K.Anand, counsel for the petitioner and Sri.K.K. Chandran Pillai who
has taken notice on behalf of respondents, this Writ Petition will stand
disposed of at this stage itself with the following directions:
The 1st respondent Municipality will consider and dispose of
Ext.P3 in accordance with law within two months of receiving copy of
this judgment. Municipality will also pass orders on Ext.P4-stay petition
within one month of receiving copy of this judgment. In view of the
above directions, demolition of the petitioner’s building on the basis of
Ext.P2 will be kept in abeyance for a period of one month.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2