IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28283 of 2007(P)
1. E.S. RATNAVALLY,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/10/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.28283 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 3rd October, 2007
JUDGMENT
Mr.N.Nandakumara Menon, Standing Counsel for the
Trivandrum Corporation refers to Rule 10 of the K.M.B.R. and submits
that for carrying out repairs work, permission from the Corporation
may not be necessary. But the petitioner has to ensure that he does
not make any structural alterations in the building and confines his
activities to what he has mentioned in Ext.P3. He further submits that
the Corporation could not trace out Ext.P3. Under these
circumstances, I dispose of the Writ Petition directing the petitioner to
submit a fresh representation giving details of the repair works
proposed to be done by the petitioner. If the petitioner files such a
representation within three days of her receiving copy of this
judgment, the Corporation will consider that representation in the
light of Rule 10 of the K.M.B.R. and pass appropriate orders. The
Corporation will facilitate the doing of all necessary repair works by
the petitioner under the supervision of the Corporation’s personnel.
srd PIUS C.KURIAKOSE, JUDGE