High Court Kerala High Court

The State Of Kerala vs C.P.Jose on 24 May, 2010

Kerala High Court
The State Of Kerala vs C.P.Jose on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 106 of 2010()


1. THE STATE OF KERALA, REP.BY THE
                      ...  Petitioner

                        Vs



1. C.P.JOSE, S/O.C.J.PAUL, AGED 55 YEARS,
                       ...       Respondent

2. LATHA JOSE, W/O.C.P.JOSE,

3. THRISSUR CORPORATION, REP.BY ITS

4. THE TOWN  PLANNING OFFICER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/05/2010

 O R D E R

THOTTATHIL B.RADHAKRISHNAN, J.

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

R.P.106/2010 in W.P.(C).12073/2009-D

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

Dated this the 24th day of May, 2010.

Order

The State Government seeks review of the judgment

dated 24th June, 2009 in WP(C).12073/2009. The

plea projected in this review application is that

the view expressed in paragraph 1 of the judgment

that the Town Planning Scheme in question has not

been operational and with the passage of time, it

has essentially turned obsolete, tends to impinge

the rights of the State Government and the Local

Self Government Institutions in so far as it may

tend to apply to various other cases. The issue

raised was at the instance of the petitioners and

the judgment is issued only by considering their

case. Not only that, the effect of the decision

of this Court in Padmini’s case, 1993(3) KLT 465

relied on in the judgment sought to be reviewed

has also been dilated upon during the course of a

different review petition. In so far as this case

RP106/10 -: 2 :-

is concerned, the Government had carried an

appeal to the Division Bench and had withdrawn it

after arguing the matter for some time. Taking

all the relevant facts and factors and

submissions into consideration, it is ordered

that the statement in the judgment sought to be

reviewed to the effect that the Town Planning

Scheme in question has essentially turned

obsolete would bind the State Government and the

Thrissur Corporation only as against the

petitioners and is not intended to carry any

precedential value. The review petition ordered

accordingly.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/2405