IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36547 of 2007(A)
1. BHARTI AIRTEL LTD.,
... Petitioner
Vs
1. EDAYUR GRAMA PANCHAYAT,
... Respondent
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI.JESWIN P.VARGHESE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
-----------------------------------------------
W.P.(C)No.36547 OF 2007-A
-----------------------------------------------
DATED THIS THE 19th December, 2007
J U D G M E N T
A counter affidavit has been filed by the Panchayat wherein it is
stated that the Panchayath will be inclined to grant licence provided
the site of the proposed tower is shifted. I do not propose to go into
the merits of the matter. I dispose of this writ petition directing the
respondent Panchayat to pass final orders on the application for
licence submitted by the petitioner after hearing the petitioner and in
the light of materials including judicial precedents which may be cited
before the respondent. The order to be passed by the respondent
shall refer to the judgment of the Division Bench of this Court in
Reliance Infocom Ltd. v. Chemanchery Grama Panchayath,
2006(4)K.L.T.695. The orders as directed above shall be passed at
the earliest, at any rate within two weeks of receiving a copy of this
judgment.
(PIUS C.KURIAKOSE, JUDGE)
ks.
WP(C)N0.
-2-
WP(C)N0.
-3-