High Court Kerala High Court

Dinesh Kumar vs Kannur Municipality on 21 October, 2009

Kerala High Court
Dinesh Kumar vs Kannur Municipality on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29669 of 2009(C)


1. DINESH KUMAR, SON OF DIPARAM,
                      ...  Petitioner

                        Vs



1. KANNUR MUNICIPALITY, KANNUR,
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :21/10/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J
  ...........................................
         WP(C).NO. 29669     OF   2009
 ............................................
   DATED THIS THE  21st DAY OF OCTOBER, 2009

                   JUDGMENT

Standing counsel takes notice for the

respondent.

2. With the materials on record, the

petitioner demonstrates that he applied for

licence for a Parcel Service Centre after

obtaining a building on licence. Ext.P2 is also

stated to have been produced. With the passage

of time, the petitioner claims that he has a

deemed licence since the municipal authority

has not rejected the application for licence.

He now faces Ext.P4, a notice to close down the

premises, on account of objections raised by

the neighbours. Though not the receipt issued

by the Municipality, Ext.P3 is obtained by the

petitioner for payment of profession tax during

the second half year of 2008-2009. With these

Wpc 29669/09 2

materials, it is appropriate that the Secretary

hears the petitioner and issues orders only after

considering the materials. Under such

circumstances, it is ordered that if the

petitioner shows cause in answer to Ext.P4,

within a period of ten days from now, the

Secretary will decide on that issue and issue

final orders within a further period of two

weeks, after giving the petitioner an opportunity

of hearing. Until then, further enforcement of

Ext.P4 will stand suspended, having regard to the

peculiar facts ad circumstances of this case.

Writ petition ordered accordingly.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/22/10