Kerala High Court
Aswathy Housing Pvt. Ltd vs Secretary on 17 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35408 of 2007(M)
1. ASWATHY HOUSING PVT. LTD.,
... Petitioner
Vs
1. SECRETARY,
... Respondent
2. SRI.F.J.TENNISON,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :SRI.A.M.MUKTHAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 35408 OF 2007
-----------------------------------
Dated this the 17th day of December, 2007
JUDGMENT
The Writ Petition is disposed of relegating the petitioner to avail
his statutory remedies before Local Self Government Institutions. The
petitioner is permitted to file an IA seeking permission to continue with
the construction subject to the result of the appeal. If any such IA is
filed before the Tribunal, the Tribunal will pass early orders on that
application. Orders as directed above will be passed at the earliest and
at any rate within three weeks of registering the appeal.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2