High Court Kerala High Court

M/S.Reliance Communication vs The Neellamperoor Grama … on 11 July, 2008

Kerala High Court
M/S.Reliance Communication vs The Neellamperoor Grama … on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15970 of 2007(A)


1. M/S.RELIANCE COMMUNICATION
                      ...  Petitioner

                        Vs



1. THE NEELLAMPEROOR GRAMA PANCHAYAT,
                       ...       Respondent

2. THE SECRETARY, NEELAMPEROOR GRAMA

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                  W.P(C) No.15970 of 2007
              -----------------------------------------
             Dated this the 11th day of July, 2008

                             JUDGMENT

Petitioner approached this court aggrieved by Ext.P7

communication issued by the Panchayat wherein the petitioner

has been asked to stop the functioning of a mobile tower. One of

the contentions taken by the petitioner is that the same is passed

without notice to the petitioner. It is further submitted that in

view of the Bench decision of this court in Reliance Infocom

Ltd. v. Chemmanchery Grama Panchayat, 2006 (4) KLT 695

the matter requires fresh consideration. There is no counter

affidavit. Therefore, Ext.P7 is quashed without prejudice to the

liberty to the first respondent to initiate fresh proceedings, if

required, with notice to the petitioner.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.15970 of 2007

———————————–

JUDGMENT

11th July, 2008