High Court Kerala High Court

Damodaran Gopalan vs The Secretary on 9 January, 2009

Kerala High Court
Damodaran Gopalan vs The Secretary on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34111 of 2008(J)


1. DAMODARAN GOPALAN, KOTTOORKKUNNEL
                      ...  Petitioner

                        Vs



1. THE SECRETARY, MANJALOOR GRAMA
                       ...       Respondent

2. T.L.GEORGE, THOTTUMARIKKAL HOUSE,

3. JIJI, S/O.JOSEPH, EDAPPAZHATHIL HOUSE,

4. LISSY JIJI, EDAPPAZHATHIL HOUSE,

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  :SRI.PEEYUS A.KOTTAM

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/01/2009

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 34111 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 9th January, 2009.

                           J U D G M E N T

The petitioner has constructed a house. The petitioner has filed

Ext. P2 application before the 1st respondent for numbering the

building. The petitioner’s grievance is that the same is not being

considered. Apparently, the same is not being considered because of

a quarry operated by respondents 2 to 4 adjacent to petitioner’s

house. The petitioner has also got a case that Ext. P3 licence issued

to respondents 2 to 4 is illegal as the quarry is being operated very

near to the house of the petitioner within the prohibited distance. The

petitioner now confines his relief for a direction to the 1st respondent

to consider and pass orders on Ext. P2 expeditiously.

2. I have heard counsel for the 1st respondent. Although,

notices were served on respondents 2 to 4, none appears for them.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 1st respondent to consider and pass

orders on Ext. P2, as expeditiously as possible, at any rate, within two

weeks from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to the petitioner as well as

respondents 2 to 4.

S. Siri Jagan, Judge.

Tds/