IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6367 of 2007(G)
1. G.AJITH KUMAR, S/O GANGADHARAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CORPORATION OF THIRUVANANTHAPURAM,
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/09/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 6367 OF 2007
-----------------------------------
Dated this the 11th day of September, 2007
JUDGMENT
I do not propose to go into the merits of the various grounds
raised in this Writ Petition. But the ground that Ext.P5 was issued
without hearing the petitioner and in violation of principles of natural
justice, appeals to me. I quash Ext.P5 on that ground alone and direct
the 1st respondent [Secretary(LSGD), Government of Kerala] to hear the
petitioner and pass fresh orders taking into account the various grounds
raised in the Writ Petition and after getting a report from the Chief Town
Planner. The 1st respondent will have due regard to the argument of the
petitioner that the new scheme which is proposed as per GO(MS)
No.144/07/LSGD dt.31.5.07 is the scheme which to be applied while
taking decision.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2