IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28484 of 2008(N)
1. K.S.KADAR PILLAI, RUKIABAGH, ROYAL
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.VAKKOM N.VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/09/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.28484 of 2008
==================
Dated this the 25th day of September, 2008.
J U D G M E N T
The petitioner wants to construct a commercial building
by the side of the M.G. road in Ernakulam. For the same, the
petitioner is obliged to obtain No Objection Certificate from
the Commandant General, Fire & Rescue Services Hqs.,
Thiruvananthapuram which he has obtained as Ext.P1 and No
Objection Certificate from the District Collector as the
construction is within 100 meters from the proposed Metro
Rail project along the M.G. road. Accordingly, the 2nd
respondent, Secretary of the Corporation of Kochi addressed
the 1st respondent District Collector to issue a No Objection
Certificate. The petitioner’s grievance is that although Ext.P2
has been forwarded on 10/3/2008 the 1st respondent has not yet
considered the same. The petitioner seeks a direction to the 1st
respondent to consider the matter expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of
this writ petition with a direction to the 1st respondent to
consider the matter and pass appropriate orders pursuant to
W.P(C)No.28484 of 2008 – 2 –
Ext.P2, as expeditiously as possible, at any rate within one
month from the date of receipt of a copy of this judgment.
The petitioner shall forward a copy of the writ petition
along with a certified copy of this judgment to the 1st
respondent for compliance.
S.SIRI JAGAN, JUDGE
rhs