IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1720 of 2007(S)
1. K.P.AYISHA, W/O M.P.ABDULLA HAJI,
... Petitioner
2. M.P.ABDULLA HAJI,
Vs
1. R.LALU, AGED 45 YEARS,
... Respondent
2. MOIDEEN KOYA, AGED 54 YEARS,
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :27/02/2008
O R D E R
PIUS C.KURIAKOSE, J.
-------------------------
Contempt of Court Case No. 1720 of 2007
---------------------------------
Dated, this the 27th day of February, 2008
J U D G M E N T
A statement has been filed by the learned standing counsel
producing Annexure R1(a) communication issued to the petitioners.
Under this communication the petitioners are directed to remit
permit fee of Rs.7,284/- and also to produce initial fire NOC.
Learned counsel for the petitioners submits that the initial fire NOC
has been produced. As for the permit fee, the petitioner is ready
and willing to remit the same once formal orders approving the plan
are issued by the Municipality. Learned counsel for the respondents
submits that the orders approving the plan will be passed shortly.
Under these circumstances, I dispose of the contempt of court case
directing the respondents to pass formal orders regarding approval
of the plan submitted by the petitioners and directing the
petitioners to remit permit fees immediately thereafter. There shall
be compliance of the above directions within a period of two weeks
of receiving copy of this judgment.
(PIUS C.KURIAKOSE, JUDGE)
jg