High Court Kerala High Court

K.Lekshmanan vs Greater Cochin Development … on 4 December, 2006

Kerala High Court
K.Lekshmanan vs Greater Cochin Development … on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30121 of 2006(J)


1. K.LEKSHMANAN,
                      ...  Petitioner

                        Vs



1. GREATER COCHIN DEVELOPMENT AUTHORITY,
                       ...       Respondent

2. SECRETARY TO GOVERNMENT,

3. THE CHIEF TOWN PLANNER,

                For Petitioner  :SRI. G.SUKUMARA MENON

                For Respondent  :SRI.P.R.RAMACHANDRA MENON, SC,GCDA

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/12/2006

 O R D E R
                          PIUS C.KURIAKOSE, J.

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

                      W.P.(C)NO. 30121  of    2006

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

             Dated this   4th  day of   December, 2006


                                  JUDGMENT

Even though the learned Standing Counsel was directed to

obtain instructions, instructions are not forthcoming so far.

Under these circumstances, I am of the view that without going

into the merits of the grounds raised, this writ petition can be

disposed of by directing the first respondent – GCDA to take a

decision on Ext.P3.

The first respondent will take up Ext.P3, hear the petitioner

and consider Ext.P3 in the light of the various grounds raised in

this writ petition and take a correct and just decision on the

same. This the first respondent will do at their earliest and at

any rate within six weeks of receiving a copy of this judgment

together with a copy of this writ petition.

This writ petition is disposed of as above.

PIUS C.KURIAKOSE

Judge

dpk