IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15426 of 2007(J)
1. HARMYA FAMILY HOMES ASSOCIATION,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. BTB CUBE PROPERTIES, NO.002, SANTHI
For Petitioner :SRI.JACOB CHACKO
For Respondent :SRI.S.SHANAVAS KHAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/03/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.15426 OF 2007 (J)
--------------------------------------------------
Dated this the 15th day of March, 2010
J U D G M E N T
Petitioner’s case is that without obtaining a building permit the
2nd respondent had constructed a car shed. At the stage of
admission, taking into account the submissions made, this court
passed the following order.
“Learned counsel appearing on behalf of the first
respondent on instructions submits that first respondent
will issue stop memo to the second respondent as
according to the counsel, the construction being made by
the 2nd respondent is without obtaining the requisite
permission from the authority. This is recorded.”
In view of the above, the writ petition is closed.
(ANTONY DOMINIC)
JUDGE
vi/