High Court Kerala High Court

Chacko vs The District Collector on 21 December, 2010

Kerala High Court
Chacko vs The District Collector on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37992 of 2010(Y)


1. CHACKO,S/O.ULAHANNAN,POTTACKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, COLLECTORATE
                       ...       Respondent

2. MARADY GRAMA PANCHAYAT,REP.BY ITS

3. THE REVENUE DIVISIONAL OFFICER,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHYSON P.MANGUZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/12/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                   W.P.(C) NO. 37992 OF 2010
                =====================

         Dated this the 21st day of December, 2010

                           J U D G M E N T

Petitioner is aggrieved by Ext.P9 notice.

2. According to the petitioner, in respect of his son’s

property covered by Ext.P1, after obtaining a building permit,

when construction was commenced, Ext.P9 notice has been

issued by the 1st respondent invoking his powers under Act 28 of

2008, which inter alia orders demolition of the work already done

and requiring the petitioner to restore the land into its old

position. Although proceedings have been initiated against the

petitioner, as at present, such proceedings under Act 28 of 2008

have not been completed by the 1st respondent.

3. Therefore, at this stage, what is required is that the 1st

respondent should complete the proceedings after hearing the

petitioner. Necessarily therefore, till such orders are passed, the

directions in Ext.P9 notice requiring the second respondent to

demolish the existing structures and requiring the petitioner’s son

to restore the land in its old position cannot be implemented.

4. Therefore, the writ petition is disposed of directing the

WPC No. 37992/10
:2 :

1st respondent to complete the proceedings under Act 28 of 2008

with notice either to the petitioner or his son. This shall be done,

as expeditiously as possible and until then, directions 2 and 3 in

Ext.P9 shall not be implemented.

Petitioner shall produce a copy of this judgment along with a

copy of this writ petition before respondents 1 and 2 for

compliance.

ANTONY DOMINIC, JUDGE
Rp