High Court Kerala High Court

Rt.Rev. Dr. J.W. Gladatone vs State Of Kerala on 20 October, 2008

Kerala High Court
Rt.Rev. Dr. J.W. Gladatone vs State Of Kerala on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14893 of 2007(W)


1. RT.REV. DR. J.W. GLADATONE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, COLLECTORATE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. P. RAJ MOHAN, MATHIRMANDIRAM,

5. S.K.JAYAKUMAR, SECRETARY,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.N.NAGARESH

The Hon'ble MR. Justice V.GIRI

 Dated :20/10/2008

 O R D E R
                             V. GIRI, J.
            ==========================
                       W.P.(C) No. 14893 of 2007
            ==========================
             Dated this the 20th day of October, 2008.

                            JUDGMENT

The petitioner has approached this Court challenging

Ext.P5 order passed by the District Collector cum District

Magistrate staying the functioning of the unauthorised prayer hall

in Survey No. 34/4-1 of the Athiyannoor village in Neyyattinkara

Taluk. Ext.P6 representation has been filed by the petitioner

inter alia seeking permission. At the same time, the petitioner

has approached this Court challenging Ext.P4. A detailed counter

affidavit has been filed by the 1st respondent as also by

respondents 4 and 5. Though several contentions have been

raised challenging Ext.P5, the learned counsel for the petitioner

submits that the only direction which is required at this stage is

to direct the District Collector to consider Ext.P6.

2. I have heard the learned Government Pleader as also

the learned counsel for respondents 4 and 5 in this regard.

3. In the circumstances, this writ petition is disposed of

directing the 2nd respondent to consider Ext.P6 and take

W.P.(C) No. 14893/2007 : 2:

appropriate decision, after hearing the petitioner, respondents 4

and 5 and any other affected person, within two months of date

of receipt of a copy of this judgment. The contentions of the

parties are left open.

V. GIRI, JUDGE.

rv

W.P.(C) No. 14893/2007 : 3: