IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27413 of 2006(L)
1. HUTCHISON ESSAR CELLULAR LIMITED,
... Petitioner
Vs
1. CHANGAROTH GRAMA PANCHAYAT,
... Respondent
2. KAZHAKKOOTTAM GRAMA PANCHAYAT,
For Petitioner :SRI.ANTONY DOMINIC
For Respondent :SRI.M.RAJAGOPALAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.27413 of 2006
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
Petitioner approached this court aggrieved by Exts.P2 and
P5 communications issued by the Panchayat wherein the
petitioner has been asked to stop the functioning of a mobile
tower. One of the contentions taken by the petitioner is that the
same is passed without notice to the petitioner. It is further
submitted that in view of the Bench decision of this court in
Reliance Infocom Ltd. v. Chemmanchery Grama Panchayat,
2006 (4) KLT 695 the matter requires fresh consideration. There
is no counter affidavit. Therefore, Exts.P2 and P5 are quashed
without prejudice to the liberty to the first respondent to initiate
fresh proceedings, if required, with notice to the petitioner.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.27413 of 2006
———————————–
JUDGMENT
11th July, 2008