High Court Kerala High Court

M/S.Kalpaka Builders Pvt.Ltd vs The District Collector on 19 September, 2008

Kerala High Court
M/S.Kalpaka Builders Pvt.Ltd vs The District Collector on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19941 of 2006(Y)


1. M/S.KALPAKA BUILDERS PVT.LTD.,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR, KANAYANNOOR TALUK,

3. SHRI.K.K.VIJAYAN, 33/1061,

                For Petitioner  :SRI.C.K.ABDUL RAHIM

                For Respondent  :SRI.M.P.SREEKRISHNAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.19941 of 2006
               ----------------------------------------------
                  Dated 19th September, 2008.

                           J U D G M E N T

Petitioner is aggrieved by Ext.P8 memo issued by the

District Collector, directing the petitioner to stop the construction

of the flat. There is an interim order ever since 28.7.2006. It is

submitted that the construction has been completed also.

Moreover, it is seen from Ext.P8 that it is a private dispute

between the petitioner and the third respondent. The third

respondent had pursued the matter before the civil court, and the

suit was dismissed. Therefore, at this distance of time, nothing

survives on facts. The writ petition is disposed of in terms of the

interim order dated 28.7.2006.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.19941 of 2006

———————————————-

J U D G M E N T

Dated 19th September, 2008.