IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15683 of 2008(P)
1. LEELA, W/O.SAKTHIDHARAN, AGED 62 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. PARAVUR MUNICIPALITY, REP. BY ITS
3. THE SECRETARY,
4. A.R.KRISHNAN, S/O.RAMAN,
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 15683 OF 2008 - P
= = = = = = = = = = = = = = = =
Dated this the 30th May, 2008
J U D G M E N T
Petitioner is aggrieved by Ext. P1, an order requiring
demolition of a structure which is described as an irregular
construction. According to the petitioner, he has filed Ext. P2 and
despite that, without taking a final decision, attempt is being made
to implement Ext. P1 and that led the petitioner to file this writ
petition.
2. I heard the Standing Counsel who entered appearance on
behalf of the respondent Municipality. Counsel rightly submits
that Ext. P1 will be treated as a provisional order under Section 406
(1) and taking into account Ext. P2 objection filed by the petitioner,
final order in this matter in terms of Section 406(3) will be passed
with notice to the petitioner.
3. In view of the above, directing that further proceedings
pursuant to Ext. P1will be kept in abeyance until orders are passed
above, this writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-