High Court Kerala High Court

E.A.Abdulkhader vs District Collector on 1 February, 2010

Kerala High Court
E.A.Abdulkhader vs District Collector on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3194 of 2010(Y)


1. E.A.ABDULKHADER,
                      ...  Petitioner
2. BINDU SASIDHARAN, W/O.SASIDHARAN,

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. TALUK SURVEYOR, OFFICE OF THE

3. SECRETARY, KALAMASSERY MUNICIPALITY

4. K.P.KRISHNAN UNNI, "OMANA",

                For Petitioner  :SRI.ANTONY M. AMBAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/02/2010

 O R D E R
                      ANTONY DOMINIC, J
                     -------------------
                       W.P.(C).3194/2010
                     --------------------
             Dated this the 1st day of February, 2010

                            JUDGMENT

1. Aggrieved by Ext.P6 series of notices requiring the

petitioners to demolish the northern boundary of their property,

they have filed Ext.P8 series of appeals before the Municipal

Council of the Kalamassery Municipality. The appeals are

pending and in the meanwhile petitioners apprehend that

coercive action based on Ext.P6 will be taken by the 3rd

respondent. It is with this grievance the writ petition is filed.

2. I heard the learned Standing Counsel appearing for the

respondent Municipality .

3. Having regard to the fact that Ext.P8 series of appeals are

pending before the Municipal Council, it is only appropriate that

a decision on the appeals is expedited keeping in abeyance

Ext.P6 series. Therefore, the writ petition is disposed of

directing the Municipal Council to dispose of Ext.P8 series of

appeals filed by the petitioners with notice to the Municipality, as

W.P.(C).3194/2010
2

expeditiously as possible, at any rate, within one month of

receipt of a copy of this judgment. It is directed that in the

meanwhile, further proceedings pursuant to Ext.P6 series of

orders shall be kept in abeyance.

4. Petitioners to produce a copy of this judgment along with

the copy of the writ petition before the Municipal Council for

compliance.

ANTONY DOMINIC,
Judge

mrcs