High Court Kerala High Court

Regimon P.Alex vs The Secretary on 20 March, 2009

Kerala High Court
Regimon P.Alex vs The Secretary on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37388 of 2008(A)


1. REGIMON P.ALEX, PADIKKAPARAMBIL,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. KOOTHATTUKULAM GRAMA PANCHAYATH,

3. SHRI.JAIJI MATHEW, S/O.LATE MATHEW,

4. DR.DEEPTHI, W/O.JAIJY MATHEW,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.V.PHILIP MATHEW

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/03/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 37388 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 20th March, 2009.

                            J U D G M E N T

The petitioner challenges a proposed construction by the

respondents 3 and 4. According to the petitioner, the permit for

construction of the same has been obtained by misrepresentation of

facts. In the above circumstances, the petitioner has filed Ext. P4

application before the 1st respondent for cancellation of the permit.

The petitioner seeks expeditious disposal of Ext. P4.

2. Learned counsel for respondents 1 and 2 submits that Ext. P4

would be considered after hearing the petitioner as well as

respondents 3 and 4.

In the above circumstances, this writ petition is disposed of with

a direction to the 1st respondent to consider and pass orders on Ext.

P4 petition filed by the petitioner, after affording an opportunity of

being heard to the petitioner as well as respondents 3 and 4, as

expeditiously as possible, at any rate, within one month from today. It

would be open to respondents 3 and 4 to raise the question of

maintainability of the petition itself.

Sd/- S. Siri Jagan, Judge.

Tds/