IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20859 of 2007(G)
1. HIGHWAY GARDEN(P)LTD.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHSILDAR, DEVICOLAM.
4. THE VILLAGE OFFICER, PALLIVASAL.
For Petitioner :SRI.GEORGE THOMAS (MEVADA)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/07/2007
O R D E R
S. SIRI JAGAN, J.
--------------------------
W.P.(C)NO.20859 OF 2007
-------------------------
DATED THIS THE 13th DAY OF JULY, 2007
JUDGMENT
The petitioner challenges proceedings under the Cardamom
(Travancore) Rules, 1935. Notices have been issued. The
petitioner has filed his objections and matter was heard. The
petitioner filed this writ petition apprehending that immediately
after passing orders, the same would be implemented demolishing
the petitioner’s building.
2. I have heard the learned Government pleader also. In
so far as against the orders to be passed, the petitioner has a right
of appeal before the Appellate Authority, I am of opinion that the
respondents should give the petitioner a breathing time to file an
appeal against the orders to be passed if the same is against the
petitioner.
In the above circumstances, the writ petition is disposed of
with a direction that the orders to be passed pursuant to the
impugned proceedings shall not be implemented for a period of
seven days of passing the order so as to enable the petitioner to
W.P.(c)No.20859/07 2
move the Appellate Authority and obtain stay.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd