High Court Kerala High Court

Thottumpady Muslim Jama – Ath vs V.S. Ramakrishnan on 16 October, 2008

Kerala High Court
Thottumpady Muslim Jama – Ath vs V.S. Ramakrishnan on 16 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27692 of 2008(V)


1. THOTTUMPADY MUSLIM JAMA - ATH,
                      ...  Petitioner

                        Vs



1. V.S. RAMAKRISHNAN, S/O. SANKUNNY,
                       ...       Respondent

2. N.K. RADHAMANI, W/O. V.S. RAMAKRISHNAN,

3. CORPORATION OF COCHIN, PARK AVENUE,

4. THE TOWN PLANNING OFFICER,

                For Petitioner  :SRI.GEORGE THOMAS (MEVADA)

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/10/2008

 O R D E R
                             S.SIRI JAGAN, J.

                     ==================

                      W.P(C).No.27692 of 2008

                     ==================

             Dated this the 16th day of October, 2008

                             J U D G M E N T

Respondents 1 and 2 are making some construction in a

property adjacent to the property of the petitioner. The petitioner

filed complaints against such construction activities before

respondents 3 and 4. Respondents 3 and 4 issued Ext.P3 stop

memo. Since, in spite of the stop memo, respondents 1 and 2

allegedly continued construction activities, the petitioner filed

Ext.P4 representation before the 3rd respondent. The petitioner

seeks the following reliefs in this writ petition:

“(i) Issue a writ of mandamus or such or writ or direction
compelling respondents 3 and 4 to dispose of the Exhibit P4
representation of the petitioner in accordance with law.

(ii) Declare that respondents 1 and 2 cannot continue the
construction, violating the Stop Memo issued under Section 408(1) of
the Municipalities Act.”

2. After hearing all the parties, a consensus has been

arrived at to the effect that since respondents 1 and 2 have

already filed their objections to the stop memo, 3rd respondent

can pass final orders in the matter and that till passing of final

orders, respondents 1 and 2 will not make any further

w.p.c.27692/08 2

constructions. Accordingly, the writ petition is disposed of with

the following directions:

The 3rd respondent shall pass final orders pursuant to Ext.P3

taking into account Ext.P4 filed by the petitioner also and the

objections of respondents 1 and 2, after affording an opportunity

of being herd to the petitioner as well as respondents 1 and 2.

The petitioner as well as respondents 1 and 2 shall appear before

the 3rd respondent on 23.10.2008 at 11 a.m for hearing. On that

date, the 3rd respondent shall hear all parties and pass orders

within another week therefrom. Needless to say, respondents 1

and 2 shall not conduct any construction activities in the property

in question till final orders are so passed.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE

             ///True copy///




                                        P.A. to Judge

w.p.c.27692/08    3