High Court Kerala High Court

M/S.Essar Telecom … vs The Revenue Divisional Officer on 25 August, 2009

Kerala High Court
M/S.Essar Telecom … vs The Revenue Divisional Officer on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21852 of 2009(B)


1. M/S.ESSAR TELECOM INFRASTRUCTURE (P)LTD.
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER,  KODIYATHUR

3. KODIYATHUR GRAMA PANCHAYAT, KODIYATHUR

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice V.GIRI

 Dated :25/08/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.21852 of 2009
                      --------------------------
              Dated this the 25th August,2009

                        J U D G M E N T

After obtaining permission from the Panchayat,

petitioner commenced the construction of a

telecommunication tower in 6 cents of land in Re.Sy.

No.68/2 of Kodivathur village belonging to one Sri. Kutti

Ali S/o Imbichi Moyi, as evidenced by Ext.P1 agreement.

Ext.P2 is the building permit issued by the Panchayat in

this regard.

2. On the petitioner commencing construction,

inter alia deploying a JCB for leveling the land, it was

served with Ext.P5 stop memo by the Village Officer

requiring it to stop the construction. This has been

challenged in the writ petition.

3. A counter affidavit has been filed by the 1st

respondent as also by the additional 4th respondent .

4. I refrain from undertaking a consideration of

the rival submission since it is submitted on both sides that

the RDO has called the representatives of the petitioner

W.P ( C) No.21852 of 2009
2

and the Panchayat for a hearing to sort out of the issues

that has been raised by the 4th respondent. It is scheduled

to be held on 27/8/2009.

In the result, the writ petition is disposed of directing

the 1st respondent to draw up a proceedings on conclusion

of the hearing adverting to the objections, if any, pursued

by the 4th respondent or such other objectors within a week

from the date of conclusion of the hearing and thereafter

the parties shall proceed to take action on the basis of the

decision so taken by the RDO. The hearing shall be

completed on 27/8/2009 itself. Other contentions of the

parties are left open.

(V.GIRI,JUDGE)
ma

W.P ( C) No.21852 of 2009
3

W.P ( C) No.21852 of 2009
4