IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10029 of 2006(R)
1. UPENDRA NARAYANAN, KUNNAYATH HOUSE,
... Petitioner
Vs
1. THE SECRETARY, NEDUMBASSERY GRAMA
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE TAHSILDAR, ALUVA TALUK,
4. THE DISTRICT COLLECTOR, CIVIL STATION,
5. THE SENIOR REGIONAL MANAGER,
6. PAUL VADAKKUMCHERI, S/O. VARIDUTTY,
For Petitioner :SRI.ANTONY V. PAUL
For Respondent :SRI. ANTONY DOMINIC, SC, HINDUSTAN PETR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.10029 OF 2006
---------------------------------------
Dated this the 29th day of September, 2008.
J U D G M E N T
This writ petition is filed mainly with the following prayers:
i) To issue a writ of mandamus or any other appropriate
writ/order or direction to the 1st respondent to cancel the
sanction/ licence issued to the 6th respondent for starting
the petrol pump.
ii) To issue a writ of mandamus or any other appropriate
writ/order or direction to the 4th respondent to cancel the
NOC given to the 6th respondent to start a petrol pump.
iii) To issue a writ of mandamus or any other appropriate
writ/order or direction to the 3rd and 4th respondent to
initiate proceedings against the 6th respondent under
Land Conservancy Act and land utilization order 1967.
It is seen from Exhibit P3 that the Sub Divisional Magistrate,
Fort Cochin has seized the matter. This writ petition is disposed
of directing the said authority to pass final orders in the matter, if
not already passed. Interim order passed by this Court will
continue till such time. It is made clear that any further action in
the matter by respondents 1 to 5 shall depend on the order thus
passed by the Sub Divisional Magistrate.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 10029 OF 2006
J U D G M E N T
29.09.2008