IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31392 of 2010(Y)
1. MISBAH SALAM,S/O.ABDUL SALAM,
... Petitioner
Vs
1. ERATTUPETTA GRAMA PANCHAYATH,ERATTUPETTA
... Respondent
2. ERATTUPETTA GRAMA PANCHAYATH,
For Petitioner :SRI.LIJU. M.P
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :24/01/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.31392 of 2010
----------------------------------------
Dated 24th January, 2011
JUDGMENT
This Court passed an interim order on 3.12.2010 directing the
respondents to permit the petitioner to erect hoardings on the external
wall of Erattupetta private bus stand including the Kareem Saheb
Memorial Shopping Complex. Pursuant to the said interim order, the
petitioner was given permission to erect hoardings on the aforesaid places
and accordingly hoardings were erected. When this matter is taken up
today, the learned counsel on both sides submitted that no further orders
are necessary in this writ petition and the interim order may be made
absolute. In the said circumstances, this writ petition is disposed of
making the interim order dated 3.12.2010 absolute subject to the
conditions in Ext.P1 licence and Ext.P3 agreement executed for the said
purpose.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge