High Court Kerala High Court

Narayanankutty Alias Haridas vs The Secretary on 18 June, 2007

Kerala High Court
Narayanankutty Alias Haridas vs The Secretary on 18 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16836 of 2007(D)


1. NARAYANANKUTTY ALIAS HARIDAS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, THIRUVILWAMALA
                       ...       Respondent

2. K.R.MOHANAN, S/O.KUTTIRAMAN

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.V.TEKCHAND

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :18/06/2007

 O R D E R
                           K.M.JOSEPH, J.

                 - - - - - - - - - - - - - - - - - - - - -

            W.P.(C).No. 16836 OF 2007 -D

            - - - - - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the 18th day of June, 2007


                              JUDGMENT

Petitioner challenges Ext.P4. Ext.P4 is a notice issued

by the first respondent to the petitioner. In the notice,

there is a direction to demolish the alleged unauthorised

portion of the construction made by the petitioner.

2. Today, when the matter came up, learned counsel

for the Panchayat submits that no notice as submitted was

given earlier and Ext.P4 may be treated as a notice. It is

open to the petitioner to submit his objection to Ext.P4

treating it as a notice, he submits. Thereafter petitioner

may also be heard in the matter and petitioner can raise his

objections and also produce any material to substantiate his

contention, it is submitted.

Having heard the learned counsel for the parties, the

writ petition is disposed of as follows:

Ext.P4 shall be treated as a notice and it is open to the

WPC No.16836/07 2

petitioner to raise all his objections available in law to

Ext.P4 within a period of twenty days from today. The first

respondent will consider the objection, hear the petitioner,

consider the materials produced by the petitioner and take a

decision in accordance with law which shall be

communicated to the petitioner. I leave open the

contentions of the parties. Till such time as a decision is

taken, interim order passed by this court will continue.

(K.M.JOSEPH, JUDGE)

sv.

WPC No.16836/07 3