High Court Kerala High Court

A.V.Mohanan vs State Of Kerala on 15 December, 2006

Kerala High Court
A.V.Mohanan vs State Of Kerala on 15 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35986 of 2003(H)


1. A.V.MOHANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SECRETARY,

                For Petitioner  :SRI.S.CHANDRASENAN

                For Respondent  :SRI.N.RAJAGOPALAN, SC, COCHIN CORPN.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/12/2006

 O R D E R
                            KURIAN JOSEPH, J.

                           ----------------------------

                      W.P.(C).No.35986 OF 2003

                           -----------------------------

            Dated this the 15th day of December, 2006


                              J U D G M E N T

Petitioner is aggrieved by Ext.P8 order. The main ground

taken in the writ petition is that the same was passed without

affording an opportunity for hearing to the petitioner. The issue

pertains to the alleged unauthorised construction made by the

petitioner. According to the petitioner there is no violation. There

is no counter affidavit. I quash Ext.P8. There will be a direction to

the 1st respondent to make over the appeal to the Tribunal. The

Tribunal will dispose of the matter with notice to the petitioner

and the 2nd respondent. Ext.P7 will continue till such time.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ps