High Court Kerala High Court

V. Prafullachandran Nair vs State Of Kerala on 6 July, 2009

Kerala High Court
V. Prafullachandran Nair vs State Of Kerala on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2351 of 2008(S)


1. V. PRAFULLACHANDRAN NAIR, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. NEDUMANGAD MUNICIPALITY,

3. SHRI ABDUL RASHEED, AGED 50 YEARS,

4. THE CHIEF TOWN PLANNER,

                For Petitioner  :DR.K.B.SURESH

                For Respondent  :SRI.K.RAMAKUMAR (SR.)

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/07/2009

 O R D E R
        S.R.BANNURMATH, C.J. & KURIAN JOSEPH, J.
               ----------------------------------------------
                    W.P.(C) No.2351 of 2008
               ----------------------------------------------
                       Dated 6th July, 2009.

                           J U D G M E N T

Kurian Joseph, J.

This writ petition is filed in public interest, bringing to

the notice of this court the alleged illegal construction undertaken

by the third respondent. It is brought to our notice that the

Tribunal for Local Self Government Institutions has passed an

order dated 12.6.2009 in the matter and therefore, this writ

petition has practically become infructuous. In that view of the

matter, we dispose of the writ petition, without prejudice to the

liberty to the writ petitioner, if still interested, to pursue the

matter in appropriate proceedings.

S.R.BANNURMATH,
Chief Justice.

KURIAN JOSEPH,
Judge.

tgs

S.R.BANNURMATH, C. J. &

KURIAN JOSEPH, J.

———————————————-

W.P.(C) No.2351 of 2008

———————————————-

J U D G M E N T

Dated 6th July, 2009.