High Court Kerala High Court

K.Radhakrishnan vs The Ottapalam Municipality on 10 December, 2007

Kerala High Court
K.Radhakrishnan vs The Ottapalam Municipality on 10 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36483 of 2007(R)


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 :10/12/2007

 O R D E R
                       PIUS C. KURIAKOSE,J.
              - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.36483 of 2007
              - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated: 10th December, 2007

                               JUDGMENT

Under challenge is Ext.P6 order of demolition. Against that

order, the petitioner obviously has statutory remedies. I dispose of

the Writ Petition relegating the petitioner to those remedies.

However, there will be a direction to the Municipality not to

implement Ext.P6 for a period of 10 days from today.

srd                                   PIUS C.KURIAKOSE, JUDGE