High Court Kerala High Court

Aswathy Housing Pvt. Ltd vs Secretary on 17 December, 2007

Kerala High Court
Aswathy Housing Pvt. Ltd vs Secretary on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35408 of 2007(M)


1. ASWATHY HOUSING PVT. LTD.,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. SRI.F.J.TENNISON,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.A.M.MUKTHAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/12/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.
                          -------------------------------
                       W.P.(C) No. 35408 OF 2007
                        -----------------------------------
               Dated this the 17th day of December, 2007

                                 JUDGMENT

The Writ Petition is disposed of relegating the petitioner to avail

his statutory remedies before Local Self Government Institutions. The

petitioner is permitted to file an IA seeking permission to continue with

the construction subject to the result of the appeal. If any such IA is

filed before the Tribunal, the Tribunal will pass early orders on that

application. Orders as directed above will be passed at the earliest and

at any rate within three weeks of registering the appeal.




                                          PIUS C. KURIAKOSE, JUDGE
btt

WPC    2