High Court Kerala High Court

Vodafone Essar Cellular Limited vs State Of Kerala on 5 October, 2009

Kerala High Court
Vodafone Essar Cellular Limited vs State Of Kerala on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27754 of 2009(L)


1. VODAFONE ESSAR CELLULAR LIMITED
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF PANCHAYATHS,

3. DIRECTOR OF MUNICIPALITIES,

4. PATTAZHY GRAMA PANCHAYATH,

5. ELAKAMON, GRAMA PANCHAYATH,

6. MALAYIN KEEZHU GRAMA PANCHAYATH,

7. NANIYODU GRAMA PANCHAYATH,

8. ITTIVA, GRAMA PANCHAYATH,

9. PERUKADAVILA GRAMA PANCHAYATH,

10. NAGARUR GRAMA PANCHAYATH,

11. ATHIYANOOR GRAMA PANCHAYATH,

12. PANGOD GRAMA PANCHAYATH,

13. KALLARA GRAMA PANCHAYATH,

                For Petitioner  :SRI.P.SATHISAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/10/2009

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J
                  ...........................................
                WP(C).NO. 27754                  OF 2009
                  ............................................
        DATED THIS THE          5TH DAY OF OCTOBER, 2009

                                JUDGMENT

Notice to respondents 4 to 13 dispensed with, preserving

their right to move for rehearing, if aggrieved by the directions

contained in this judgment. Heard learned Government Pleader

on behalf of respondents 1 to 3.

2. The petitioner, engaged in Cellular Mobile

Telecommunication Services made different applications before

respondents 4 to 13 for allotment of building numbers and User

Certificate. Those applications are pending for more than six

months. Without expressing anything on merits, this writ petition

is ordered directing that the respondents 4 to 13 will take up the

respective application of the petitioner and issue orders within a

period of one week from the date of receipt of a copy of this

judgment. All other issues left open.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/6/10-