High Court Kerala High Court

Mrs. Annie Kurian vs Union Of India on 10 January, 2008

Kerala High Court
Mrs. Annie Kurian vs Union Of India on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26795 of 2007(M)


1. MRS. ANNIE KURIAN,W/O. KURIAN T.KURIAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,REPRESENTEE BY SECRETARY,
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY

3. THE THIRUVALLA MUNICIPALITY,

4. SR TELECOMMUNICATION PVT.LTD.,

5. JACOB JACOB (BABU),

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.SANTHOSH MATHEW

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :10/01/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
                         -------------------------------
                      W.P.(C) No. 26795 OF 2007
                       -----------------------------------
                 Dated this the 10th day of January, 2008

                                JUDGMENT

I am informed that on the basis of the interim order passed in this

case, construction of the tower is completed and the tower has been

energised also. The Writ Petition will stand closed without granting the

relief prayed for. But, however, it is made clear that the remedy of the

petitioner to approach this Court or other competent authority again, if

the Government of India promulgates rules regulating mobile towers,

are not foreclosed.




                                         PIUS C. KURIAKOSE, JUDGE
btt

WPC    2