IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13499 of 2008(F)
1. ARDRA ASSOCIATES
... Petitioner
Vs
1. SECRETARY, THRISSUR CORPORATION
... Respondent
For Petitioner :SRI.B.S.SIVAJI
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------------------------
W.P(C).No.13499 OF 2008
-------------------------------------------
Dated this the 22nd day of April, 2008
JUDGMENT
Since the prayer is only for some time to move the Tribunal
for obtaining stay against the order of the Municipality directing
demolition of the unauthorised construction, this writ petition is
disposed of directing the respondents to withhold all coercive
steps for implementation of the said order for a period of six
weeks from today. In between, the petitioner will file appeal and
application for interim relief. There will be a direction to the
Tribunal also to expedite the consideration of the interlocutory
application so that orders can be issued within six weeks from
today.
Sd/-
C.N.RAMACHANDRAN NAIR,
Judge
kkb.