High Court Kerala High Court

Kalatmak Residency Residents … vs The Taluk Surveyor on 27 August, 2009

Kerala High Court
Kalatmak Residency Residents … vs The Taluk Surveyor on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24854 of 2009(B)


1. KALATMAK RESIDENCY RESIDENTS ASSN.,
                      ...  Petitioner

                        Vs



1. THE TALUK SURVEYOR,
                       ...       Respondent

2. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT

3. THE SECRETARY,

4. THE SENIOR TOWN PLANNER,

5. THE PUBLIC INFORMATION OFFICER,

                For Petitioner  :SRI.GOVIND K.BHARATHAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :27/08/2009

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J
                  ...........................................
                WP(C).NO. 24854                  OF 2009
                  ............................................
         DATED THIS THE         27TH DAY OF AUGUST, 2009

                                JUDGMENT

Government Pleader takes notice for R1 and R2. Adv.S

Ramesh Babu takes notice for R3, R4 and R5.

2. The petitioner is a residents’ association, objecting to a

newly coming up structure. The proposal to build that structure is

challenged before the Tribunal for Local Self Government

Institutions. The main issue appears to be the approved plan etc.

The petitioner’s efforts to get those documents under the RTA

Act, is stated to be not fruitful. Whatever that be, Tribunal for

Local Self Government Institutions has to ensure that the entire

files are available before it to decide on the matter. Hence it is

ordered that any request of the petitioner to the Tribunal to

summon the document will be considered with top priority and

the matter will be disposed of, taking into consideration all the

relevant matters and untrammelled by anything stated in this

judgment. Obviously, the learned Tribunal would not dispose of

the appeal without obtaining on record, the plan as aforesaid.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/28/8