Kerala High Court
P.S.S.Kani Rawther vs Peruvananthanam Grama … on 22 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35137 of 2007(G)
1. P.S.S.KANI RAWTHER, AGED 85 YEARS,
... Petitioner
Vs
1. PERUVANANTHANAM GRAMA PANCHAYATH,
... Respondent
2. RELIANCE INFOCOMM, LTD., BYE PASS ROAD,
3. THE POLLUTION CONTROL BOARD,
4. THE ELECTRICAL INSPECTOR,
5. HANFEEZ MOHAMMED @ HARI @ SYED MOHAMMED,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/10/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.35137 of 2007
==================
Dated this the 22nd day of October, 2008.
J U D G M E N T
The petitioner’s grievance in this writ petition is that the
2nd respondent is erecting a Tele-Communication tower without
obtaining an appropriate permit from the 1st respondent. The
construction of the tower is complete. In the above
circumstances, without prejudice to the right of the petitioner
take up the matter with the 1st respondent, Panchayat, the writ
petition is closed.
S.SIRI JAGAN, JUDGE
rhs