IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2987 of 2010(W)
1. MUTTADA RESIDENTS ASSOCIATION,
... Petitioner
Vs
1. CORPORATION OF TRIVANDRUM,REPRESENTED BY
... Respondent
2. M/S.TOWER VISION INDIA PRIVATE LIMITED,
For Petitioner :SRI.K.C.CHARLES
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/02/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 2987 OF 2010 (W)
=====================
Dated this the 23rd day of February, 2010
J U D G M E N T
Petitioner’s complaint is that the 2nd respondent is proposing
to install a mobile cellular tower on top of a three storied building,
which according to the petitioner is not strong enough to
accommodate the tower. It is also their case that the 2nd
respondent has not obtained necessary licences for the
installation of the tower. As pointed out by the petitioner, acting
upon their complaint, Corporation has issued Ext.P4 stop memo
and it was thereafter that the writ petition was filed.
2. When the matter was taken up for hearing, both the
counsel for the petitioner and the senior counsel for the 1st
respondent points out that in pursuance to Ext.P4 stop memo,
parties have been heard and orders are yet to be passed.
3. Now that the Corporation has already initiated action
as per Ext.P4 stop memo, necessarily the Corporation has to pass
orders considering the objections raised by both sides.
4. In view of the above, it is directed that the Corporation
shall consider the objections and pass final orders in pursuance to
WPC 2987/10
:2 :
Ext.P4. This shall be done, as expeditiously as possible, at any
rate within one month.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp