Kerala High Court
Jude.T.A. vs Union Of India on 8 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11110 of 2004(V)
1. JUDE.T.A., THOPPIPARAMBIL HOUSE,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
3. CHELLANAM GRAMA PANCHAYATH,
For Petitioner :SRI.T.N.MANOJ
For Respondent :SRI.T.A.GEORGE JOSEPH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 11110 OF 2004
---------------------------------------
Dated this the 8th day of August, 2007.
J U D G M E N T
Petitioner approached this Court with certain grievances
regarding numbering of his building which was objected to by the
local authority on account of coastal zone regulations.
2. There is already an interim order to number the building.
It is submitted that the first respondent is seized of the matter.
Therefore, this writ petition is disposed of making it clear that the
number allotted to the building of the petitioner shall be subject
to any further orders thus passed by the first respondent in the
matter.
KURIAN JOSEPH, JUDGE.
smp