IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34588 of 2009(P)
1. SECRETARY,
... Petitioner
Vs
1. SECRETARY,
... Respondent
2. AJAY PONMANI,
For Petitioner :SRI.P.V.SREENIVASAN
For Respondent :SRI.GEORGE THOMAS (MEVADA)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/01/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.34588 of 2009 (P)
---------------------------------
Dated, this the 22nd day of January, 2010
J U D G M E N T
Heard the learned counsel for the petitioner, the learned
standing counsel appearing for the respondent Corporation and
Shri.George Thomas Mavada, the learned senior counsel appearing
for the 2nd respondent.
2. According to the petitioner, certain illegal constructions
are made by the 2nd respondent.
3. Irrespective of the correctness of what the petitioner
says, the learned standing counsel for the respondent Corporation
now informs that they have considered the issue and have passed
an order on 16/01/2010, and issued notice to the 2nd respondent
requiring demolishion of the alleged unauthorised construction.
4. Now that the Corporation themselves have taken a
decision as above, the petitioner can have no grievance on the
alleged inaction on the part of the Corporation. In view of the
decision now taken, it is up to the 2nd respondent to work out his
WP(C) No.34588/2009
-2-
remedies against the decision so taken by the Corporation and
communicated to him.
It is made clear that this Court has not gone into the
correctness of the allegations levelled by the petitioner or the
correctness of the allegation now levelled by the Corporation
against the 2nd respondent.
This writ petition is accordingly closed.
(ANTONY DOMINIC, JUDGE)
jg