High Court Kerala High Court

Bharti Airtel Ltd vs Edayur Grama Panchayat on 19 December, 2007

Kerala High Court
Bharti Airtel Ltd vs Edayur Grama Panchayat on 19 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36547 of 2007(A)


1. BHARTI AIRTEL LTD.,
                      ...  Petitioner

                        Vs



1. EDAYUR GRAMA PANCHAYAT,
                       ...       Respondent

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.JESWIN P.VARGHESE

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/12/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
               -----------------------------------------------
                     W.P.(C)No.36547 OF 2007-A
               -----------------------------------------------
                 DATED THIS THE 19th December, 2007

                            J U D G M E N T

A counter affidavit has been filed by the Panchayat wherein it is

stated that the Panchayath will be inclined to grant licence provided

the site of the proposed tower is shifted. I do not propose to go into

the merits of the matter. I dispose of this writ petition directing the

respondent Panchayat to pass final orders on the application for

licence submitted by the petitioner after hearing the petitioner and in

the light of materials including judicial precedents which may be cited

before the respondent. The order to be passed by the respondent

shall refer to the judgment of the Division Bench of this Court in

Reliance Infocom Ltd. v. Chemanchery Grama Panchayath,

2006(4)K.L.T.695. The orders as directed above shall be passed at

the earliest, at any rate within two weeks of receiving a copy of this

judgment.

(PIUS C.KURIAKOSE, JUDGE)

ks.

WP(C)N0.

-2-

WP(C)N0.

-3-