High Court Kerala High Court

Prince Thomas vs State Of Kerala on 4 March, 2008

Kerala High Court
Prince Thomas vs State Of Kerala on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35607 of 2007(L)


1. PRINCE THOMAS, AGED 23 YEARS, OLASSA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. THIRUVANKULAM GRAMA PANCHAYATH,

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/03/2008

 O R D E R
                              PIUS.C.KURIAKOSE, J.

                         - - - - - - - - - - - - - - - - - - - - -

                                W.P.(c).No. 35607 OF 2007

                     - - - - - - - - - - - - - - - - - - - - - - - - - -

                     Dated this the 4th  day of March, 2008


                                      JUDGMENT

I find merit in the submission of Sri.S.Sreekumar, counsel for the

second respondent that without challenging the Government circular,

on the basis of which permit fees is demanded from builders like the

petitioner, the petitioner cannot be entitled to maintain the present writ

petition. Government Pleader draws my attention to other admitted

writ petitions wherein the circular is under challenge.

I dispose of this writ petition without granting relies, but giving

liberty to the petitioner to file a comprehensive writ petition

challenging the circular, if so advised. The interim order passed by this

court will continue for two weeks only.

PIUS.C.KURIAKOSE

JUDGE

sv.