IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34126 of 2007(K)
1. M/S.IDEA MOBILE COMMUNICATIONS LTD.,
... Petitioner
Vs
1. THE KILIMANOOR GRAMA PANCHAYAT,
... Respondent
2. THE KILIMANOOR GRAMA PANCHAYAT
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI. K.SIJU
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/10/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
--------------------------------------
W.P.(C) No. 34126 OF 2007
--------------------------------------
Dated this the 22nd day of October, 2009
J U D G M E N T
~~~~~~~~~~~
The petitioner challenges Ext.P2 interfering with the
activities on the basis of Ext.P1 permit. The challenge has
necessarily to succeed on the basis of the decision of this Court
in Reliance Infocom Ltd. v. Chemanchery Grama
Panchayat [2006(4)KLT 695]. The counter affidavit filed by the
Panchayat proceeds to stand by allegations regarding health
hazards. No reason referable to Chapter 19 of the Kerala
Municipality Building Rules, 1999 or any other provision of the
Panchayat Raj Act is made out in support of the impugned
decision. Hence, the Writ Petition succeeds.
In the result, the Writ Petition is allowed quashing Ext.P2.
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
ps