IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35986 of 2003(H)
1. A.V.MOHANAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SECRETARY,
For Petitioner :SRI.S.CHANDRASENAN
For Respondent :SRI.N.RAJAGOPALAN, SC, COCHIN CORPN.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
W.P.(C).No.35986 OF 2003
-----------------------------
Dated this the 15th day of December, 2006
J U D G M E N T
Petitioner is aggrieved by Ext.P8 order. The main ground
taken in the writ petition is that the same was passed without
affording an opportunity for hearing to the petitioner. The issue
pertains to the alleged unauthorised construction made by the
petitioner. According to the petitioner there is no violation. There
is no counter affidavit. I quash Ext.P8. There will be a direction to
the 1st respondent to make over the appeal to the Tribunal. The
Tribunal will dispose of the matter with notice to the petitioner
and the 2nd respondent. Ext.P7 will continue till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps