IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36498 of 2007(T)
1. BHARTI AIRTEL LTD FORMERLY KNOWN AS
... Petitioner
Vs
1. PALASSANA GRAMA PANCHAYAT,
... Respondent
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI.T.R.JAGADEESH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
-----------------------------------------------
W.P.(C)No. 36498 OF 2007-T
-----------------------------------------------
DATED THIS THE 9TH JANUARY, 2008
J U D G M E N T
The order cancelling building permit issued to the petitioner company
is challenged mainly on the ground that the same has been passed without
hearing the petitioner. A counter affidavit has been filed by the Panchayath
producing Ext.R1(a) show cause notice. There is no serious opposition in
Ext.R1(a) being treated as a show cause notice and the petitioner being
permitted to file objections to the same. In the circumstances, I dispose of
this writ petition issuing the following directions:
The petitioner will file objections, if any, to Ext.R1(a) within 10 days
from today. If the objection is received within the stipulated period, the
respondent will hear the petitioner and take a decision on the question
whether the permit is liable to be cancelled and communicate the same to
the petitioner. Fresh decision as directed above will be taken by the
Panchayath within two weeks of the petitioner filing objections to Ext.R1(a).
Till such time as fresh orders as directed above is communicated to the
petitioner, interim order passed by this Court will be maintained.
(PIUS C.KURIAKOSE, JUDGE)
ks.
WP(C)N0.
-2-
WP(C)N0.
-3-