IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33096 of 2007(M)
1. K.UNNIKRISHNAN,S/O. VASU,
... Petitioner
2. KARAPPAN,S/O. LATE AYYAPPAN,
3. KHALID HAJI P.K.
4. AYISHA,D/O.POKLER HAJI,
Vs
1. BIJU SEBASTIAN @ THANKACHAN
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :07/11/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.33096 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 7th November, 2007
JUDGMENT
I do not propose to go into the merits of the grounds raised.
The request which is now urged before me by the counsel for the
petitioners is that while the Panchayat is taking decision on the
licence application submitted by the 1st respondent pursuant to the
directions in the judgment in W.P.C.No.22153 of 2007, they also
should be allowed a hearing opportunity. My judgment in
W.P.C.No.22153 of 2007 will show that at that time the complainant
was one Darmapalan and I had directed the authorities to hear
Darmapalan also before decision is taken on the licence application
submitted by the 1st respondent. Learned counsel for the petitioners
submits that there is some collusion between the 1st respondent and
Darmapalan and that the petitioners being immediate neighbours will
be prejudiced unless they are also heard. Without deciding the
genuineness of the grievances voiced, I dispose of the Writ Petition
issuing the following directions:
If the 2nd respondent has not so far taken a decision on the
licence application submitted by the 1st respondent pursuant to the
judgment in W.P.C.No.22153 of 2007, the 2nd respondent will hear a
W.P.C.No.33096/07 – 2 –
representative of the four petitioners herein also before taking
decision. The petitioners shall produce a copy of this judgment before
the 2nd respondent as soon as they receive the same. They will also
send another copy of this judgment by registered post with
acknowledgement due to the 1st respondent.
srd PIUS C.KURIAKOSE, JUDGE