High Court Kerala High Court

Simon Mathew @ T.S.Mathew vs State Of Kerala Represented By Its on 3 March, 2010

Kerala High Court
Simon Mathew @ T.S.Mathew vs State Of Kerala Represented By Its on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6471 of 2010(H)


1. SIMON MATHEW @ T.S.MATHEW, AGED 58 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED  BY ITS
                       ...       Respondent

2. CHIEF TOWN PLANNER

3. CORPORATION COUNCIL, CORPORATION OF

4. CORPORATION OF KOCHI, REP BY ITS

5. SECRETARY, CORPORATION OF KOCHI,

6. RAJALAKSHMI, SATHIAPALAN,

7. M.R.PADMARAJ, S/O.M.P.RAJAPPAN

8. ANAND NARAYANASWAMY, KRISHNAKRIPA

9. ANAND NARAYANASWAMY, KRISHNAKRIPA

10. R.SUBRAMANIOM, OILIPARAMPIL MADOM

11. MEENAKSHI SUBRAMANIOM, OLIPARAMPIL

12. P.VAIDYANATHAN, S/O.V.PARAMESWARAN

13. M/S.JAYAKRISHNAN & CO.,C.C.41/1272-A

14. N.JAYAKRISHNAN, AGED 50 YEARS

                For Petitioner  :SRI.N.JAMES KOSHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/03/2010

 O R D E R
                      ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.6471 of 2010 (H)
             ---------------------------------
             Dated, this the 3rd day of March, 2010

                         J U D G M E N T

The petitioner has made allegations against certain

constructions undertaken by the party respondents. According to

the petitioner, though a building permit has been obtained by the

respondents, construction undertaken by them is against the

conditions of the building permit, Building Rules and also Ext.P7

interim order passed by the Principal Munsiff Court, Ernakulam in

O.S.957/2009.

2. When the case came up for admission on 01/03/2010, it

was adjourned and was posted to today, with a direction to the

learned standing counsel to obtain instructions in the matter. On

instructions, the learned standing counsel confirms that Ext.P9

complaint has been received from the petitioner seeking action

against the alleged unauthorised construction made by the party

respondents.

Having regard to the fact that Ext.P9 representation has been

WP(C) No.6471/2010
-2-

received and is pending, it is directed that the 5th respondent shall

consider Ext.P9 with notice to the petitioner and party respondents,

take a decision thereon and take appropriate action in the matter.

This shall be done as expeditiously as possible, at any rate, within

four weeks of production of a copy of this judgment. It is made

clear that this Court has not expressed anything on the merits of

the allegations levelled by the petitioner and it is entirely for the 5th

respondent to deal with the matter.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg