High Court Kerala High Court

V.Subburaj vs Munnar Grama Panchayath on 5 September, 2008

Kerala High Court
V.Subburaj vs Munnar Grama Panchayath on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24172 of 2006(C)


1. V.SUBBURAJ, S/O.S.VELLAYAPPAN CHETTIAR,
                      ...  Petitioner

                        Vs



1. MUNNAR GRAMA PANCHAYATH,
                       ...       Respondent

2. SUB COLLECTOR,

3. STATE OF KERALA,

                For Petitioner  :SRI.T.R.RAVI

                For Respondent  :SMT.AYSHA YOUSEFF, SC, MUNNAR G.PANCHAY

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/09/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                  W.P(C) No.24172 of 2006
              -----------------------------------------
          Dated this the 5th day of September, 2008

                            JUDGMENT

Petitioner approached this court at a time when he was

informed that without obtaining clearance from the Revenue

Department no construction can be made. This court had already

granted permission by interim order dated 28-9-2006 providing

that the construction shall be at his risk and cost. The writ

petition is disposed of in terms of the said interim order and

making it clear that the construction made by them will be

subject to the action, if any, taken by the respondents.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.24172 of 2006

———————————–

JUDGMENT

5th September, 2008