High Court Kerala High Court

Babu Issac vs The Thiruvalla Municipality … on 24 February, 2009

Kerala High Court
Babu Issac vs The Thiruvalla Municipality … on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5785 of 2009(P)


1. BABU ISSAC, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. THE THIRUVALLA MUNICIPALITY REPRESENTED
                       ...       Respondent

2. THE SECRETARY, THIRUVALLA MUNICIPALITY,

3. MATHEWS VARGHESE, BIBLE TOWER NEAR

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/02/2009

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.5785 OF 2009
              ----------------------------------------
             Dated this the 24th day of February, 2009

                            JUDGMENT

The petitioner is a resident of the 1st respondent

Municipality. The 3rd respondent is constructing a three storied

building adjacent to the petitioner’s property, which according to

the petitioner would effectively block the free flow of light and air

to the petitioner’s house. The petitioner, therefore, seeks

appropriate direction to the 1st respondent Municipality to take

action in that regard. The petitioner has filed Ext.P2

representation before the 2nd respondent for appropriate action.

The petitioner seeks a direction to the 2nd respondent to consider

and pass orders on Ext.P2 expeditiously.

2. I have heard the learned standing counsel for

respondents 1 and 2. In the nature of the order I propose to

pass I do not find it necessary to issue notice to the 3rd

respondent at this juncture.

After having heard the learned counsel for the petitioner as

well as the learned counsel for the Municipality, I dispose of this

W.P.(c)No.5785/09 2

writ petition with a direction to the 2nd respondent to consider

and pass orders on Ext.P2 as expeditiously as possible, at any

rate, within a period of one month from the date of receipt of a

copy of this judgment, after affording an opportunity of being

heard to the petitioner as well as the 3rd respondent. The

petitioner shall forward a certified copy of this judgment along

with a copy of the writ petition to the 2nd respondent for

compliance.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.5785/09 3