IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27544 of 2008(D)
1. C.P.AJITHA, D/O.JANARDHANA PANICKER,
... Petitioner
Vs
1. THE DISTRIC COLLECTOR, MALAPPURAM.
... Respondent
2. PERUMPADAPPU GRAMA PANCHAYATH,
3. C.P.SYAMA PRAKASH, S/O.JANARDHANA
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/10/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.27544 OF 2008
----------------------------------------
Dated this the 15th day of October, 2008
JUDGMENT
The petitioner is representing one Sri. C.P. Syama Prakash
in this writ petition, who owns certain properties near a property
in which, the 2nd respondent proposes to establish a burial
ground, in respect of which steps have been taken by the 1st
respondent for issue of a licence. The petitioner has submitted
Ext.P6 objections in the matter. The petitioner seeks a direction
to the 1st respondent to consider Ext.P6 objections also before
passing final orders in the matter of granting licence for
establishing a burial ground in the property in question.
2. I have heard the learned Government Pleader also.
Since the petitioner representing the said Syama Prakash has a
right to file objections, it is only appropriate that the 1st
respondent considers those objections also before taking a final
decision in the matter.
W.P.(c)No.27544/08 2
Accordingly, this writ petition is disposed of with a
direction to the 1st respondent to consider Ext.P6 objections
also before taking a final decision regarding granting of licence
for establishing a burial ground in the property in question.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 1st respondent for
compliance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.27544/08 3