IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1918 of 2009()
1. E.R.GOERGE, ELANTHATTIL HOUSE
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. CORPORATION OF KOCHI,
3. THE TAHSILDAR, KANAYANNUR TALUK,KOCHI.
4. THE VILLAGE OFFICER,
5. JOSEPH PETER, PALLATH HOUSE,
For Petitioner :SRI.M.R.NANDAKUMAR
For Respondent :SRI.N.SUBRAMANIAM
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :15/10/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 1918 OF 2009
AND
I.A. No. 1040 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of October, 2009
JUDGMENT
Basheer, J.
Having heard learned counsel for the appellant and
respondent No.5, it may not be proper to stay all further
proceedings pursuant to Annexure (B) as prayed for by the
petitioner. However, we make it clear that the construction, if
any, that may be carried on by respondent No.5 will be subject to
the result of the appeal stated to be pending before the Tribunal.
In view of the interim order passed above in the application
filed by the petitioner, it is agreed by learned counsel on both
sides that no further orders are necessary in this Writ Appeal.
Therefore, the Writ Appeal is also closed.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-