High Court Kerala High Court

Mary Joseph vs The Cochin Corporation on 12 November, 2009

Kerala High Court
Mary Joseph vs The Cochin Corporation on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32423 of 2009(W)


1. MARY JOSEPH, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. THE COCHIN CORPORATION,
                       ...       Respondent

2. M/S.JAIN HOUSING AND CONSTRUCTIONS LTD.,

3. THE CHIEF TOWN PLANNER,

4. THE CHIEF TOWN PLANNER,

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/11/2009

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J.
                    --------------------------------------
                    W.P.(C) No. 32423 OF 2009
                    --------------------------------------
             Dated this the 12th day of November, 2009

                           J U D G M E N T

~~~~~~~~~~~~~

R1 and R3 take notice by standing counsel. R4 appeared

through standing counsel. Notice to 2nd respondent dispensed with

preserving his right to seek rehearing of this Writ Petition, if

aggrieved.

2. The petitioner is a neighbour of the 2nd respondent, it is

contended. She states that she has serious objections to the

construction activity of the 2nd respondent. Without expressing

anything on merit, this Writ Petition is ordered directing that the

official respondents will take up Ext.P3, hear the necessary parties

and issue orders thereon, without delay, at any rate, that orders

shall be issued within a period of 45 days from now. It will also be

open to the official respondents to consider the issuance of

interlocutory orders, if found necessary. It shall be ensured that no

orders shall be issued merely because of the issuance of this

judgment. All issues on merits are left open.

THOTTATHIL B. RADHAKRISHNAN,
Judge

2

ps