IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17258 of 2008(D)
1. C.M.BEENA
... Petitioner
Vs
1. CORPORATION OF COCHIN & 3 OTHERS
... Respondent
For Petitioner :SRI.P.S.USUPH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
=W.P.(C) = =17258 = = = = = =
= = =No. = = = OF 2008 (D)
Dated this the 10th June 2008
J U D G M E N T
Heard the counsel for the petitioner and the Standing Counsel
for the 1st respondent.
2. The challenge in this writ petition is against Ext. P6 by
which petitioner has been directed to demolish the construction
which is allegedly irregular. In my view, Ext. P6 is an appealable
order and therefore the petitioner has to pursue the same.
3. Learned counsel for the petitioner submits that in view of
Ext. P6 there is an imminent threat of its implementation resulting
in the demolition of the structure. Taking into account this
submission, it is directed that Ext. P6 shall be kept in abeyance for
a period of 4 weeks from today and in the meanwhile it will be open
to the petitioner to pursue the statutory remedy and obtain
appropriate orders.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC, JUDGE
jan/-