IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8003 of 2008(C)
1. M/S.ESSAR TELECOM INFRASTRUCTURE(P) LTD.
... Petitioner
Vs
1. THE SECRETARY, PALLIKKAL GRAMA
... Respondent
2. THE PALLIKKAL GRAMA PANCHAYAT COMMITTEE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. SULFIKER, S/O.ABDUL RAHIMAN,
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI.M.MUHAMMED SHAFI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/04/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 8003 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of April, 2008
JUDGMENT
The petitioner was permitted to construct the mobile tower on the
basis of the interim orders passed by this court. Once the construction
of the tower is completed, the Panchayat will hear the petitioner, the 5th
respondent and the representatives of anybody else who have filed
complaints before the Panchayat regarding the installation and
energisation of the tower and take a decision on the question whether
the Panchayat should issue licence to the petitioner for energising the
tower.
PIUS.C.KURIAKOSE
JUDGE
sv.