High Court Kerala High Court

Dr. Ajith C.George vs Pathanamthitta Municipality on 28 March, 2008

Kerala High Court
Dr. Ajith C.George vs Pathanamthitta Municipality on 28 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9351 of 2008(L)


1. DR. AJITH C.GEORGE, AGED 40 YEARS
                      ...  Petitioner

                        Vs



1. PATHANAMTHITTA MUNICIPALITY, REPRESENTED
                       ...       Respondent

2. PATHANAMTHITTA MUNICIPAL COUNCIL

3. DIRECTOR, FIRE FORCE

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/03/2008

 O R D E R
                          PIUS.C.KURIAKOSE, J.
                      - - - - - - - - - - - - - - - - - - - - -
                          W.P.(c).No. 9351 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 28th day of March, 2008

                                JUDGMENT

Having regard to the submissions addressed by Sri.V.Philip

Mathews, counsel for the petitioner and Sri.V.K.Sunil, counsel for the

Municipality, I am of the view that the writ petition can be disposed of

issuing the following directions:

Respondents 1 and 2 will immediately communicate the final

order of demolition issued by the Municipality in respect of the

constructions made by the petitioner to him, within ten days from

today. Thereupon, the petitioner will have the liberty of invoking his

statutory remedies by way of appeal against the final order.

Considering the above directions, the interim order passed by this court

on 19/03/2008 will continue for a period of one month from today. In

the meanwhile, the Municipality is also directed to pass orders on the

renewal application covered by Ext.P16 receipt and communicate the

decision to the petitioner. It is needless to say that till such time as

WPC.No.9351/08 2

orders are passed on the licence renewal application and communicated

to the petitioner, the Municipality will not interfere with the running of

the hospital by the petitioner.

PIUS.C.KURIAKOSE
JUDGE

sv.

WPC.No.9351/08 2