IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 498 of 2011(J)
1. WIRELESS-TT INFO SERVICES LIMITED,
... Petitioner
Vs
1. THE COCHIN CORPORATION, CORPORATION
... Respondent
2. COCHIN CORPORATION, ZONAL OFFICE,
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/01/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.498 of 2011
----------------------------------------
Dated 7th January, 2011
JUDGMENT
The petitioner is a company incorporated under the
Companies Act. The petitioner submitted an application for construction
of mobile tower. According to the petitioner, such an application was
submitted as early as on 18.2.2010. It is contended that, in terms of the
provisions under Rule 141 of the Kerala Building Rules, on receipt of such
an application the competent authority is bound to consider and pass
orders thereon within 30 days from the date of application. Alleging
failure on the part of the competent authority to pass orders in terms of
Rule 141(8) of the Kerala Building Rules the petitioner started the
erection work of the mobile tower. Thereupon, the first respondent
Corporation initiated proceedings under section 406 of the Kerala
Municipality Act (for short `the Act’). The petitioner has submitted Ext.P5
objection on receipt of notice under section 406 of the Act. In fact, in the
meanwhile, the first respondent has passed a final order under section
406 of the Act. The contention of the petitioner is that Ext.P4 final order
was passed without considering the objections raised by the petitioner
against the provisional order. The learned counsel for the respondent
submitted that Ext.P4 is an appealable order. Therefore, in case the
petitioner is aggrieved by Ext.P4, it will be open to the petitioner to resort
WP(C).No.498/2011 2
to the appellate remedy. At the same time, the grievance of the
petitioner is that the application submitted by him for grant of permit for
construction of mobile tower is still pending before the first respondent.
The learned counsel for the respondent, thereupon, submitted that the
application would be disposed of expeditiously.
In view of the submissions made by the learned counsel on
both sides and considering the fact that the application submitted by
the petitioner for grant of permission to construct mobile tower dated
18.2.2010 is pending before the first respondent, without making any
observation as to the merits of the contentions raised in this writ
petition, it is disposed of with a direction to the competent authority
under the first respondent to consider the application dated 18.2.2010
and pass orders thereon in accordance with law, expeditiously, at any
rate within a period of one month from the date of receipt of a copy of
this judgment. It is made clear that till such time no further
construction shall be made by the petitioner. It is also made clear that
it will be open to the petitioner to prefer an appeal against Ext.P4, in
case the petitioner desires to do so, in accordance with the provisions
under the Act.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //