High Court Kerala High Court

E.R.Goerge vs State Of Kerala on 15 October, 2009

Kerala High Court
E.R.Goerge vs State Of Kerala on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1918 of 2009()


1. E.R.GOERGE, ELANTHATTIL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY
                       ...       Respondent

2. CORPORATION OF KOCHI,

3. THE TAHSILDAR, KANAYANNUR TALUK,KOCHI.

4. THE VILLAGE OFFICER,

5. JOSEPH PETER, PALLATH HOUSE,

                For Petitioner  :SRI.M.R.NANDAKUMAR

                For Respondent  :SRI.N.SUBRAMANIAM

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :15/10/2009

 O R D E R
          S.R. Bannurmath, C.J. & A.K. Basheer, J.

        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.A.No. 1918 OF 2009
                                    AND
                        I.A. No. 1040 OF 2009
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 15th day of October, 2009

                               JUDGMENT

Basheer, J.

Having heard learned counsel for the appellant and

respondent No.5, it may not be proper to stay all further

proceedings pursuant to Annexure (B) as prayed for by the

petitioner. However, we make it clear that the construction, if

any, that may be carried on by respondent No.5 will be subject to

the result of the appeal stated to be pending before the Tribunal.

In view of the interim order passed above in the application

filed by the petitioner, it is agreed by learned counsel on both

sides that no further orders are necessary in this Writ Appeal.

Therefore, the Writ Appeal is also closed.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb

WA No.
-:2:-