High Court Kerala High Court

K.C.Ravindran vs State Of Kerala on 11 July, 2008

Kerala High Court
K.C.Ravindran vs State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9293 of 2007(F)


1. K.C.RAVINDRAN, AGED 55,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. TRIPPUNITHURA MUNICIPALITY,

3. THAHASILDAR, KANAYANNUR TALUK OFFICE,

4. VILLAGE OFFICER, NADAMA.

5. VILLAGE OFFICER,  MARADU.

6. M/S.BHARATI AIRTEL LTD.,

                For Petitioner  :SRI.C.T.JOSEPH

                For Respondent  :SRI.SANTHOSH MATHEW

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                          KURIAN JOSEPH, J.
                -----------------------------------------
                      W.P(C) No.9293 of 2007
                -----------------------------------------
                Dated this the 11th day of July, 2008

                               JUDGMENT

Petitioner approached this court praying for a direction to

demolish the mobile communication tower constructed by the 6th

respondent. It is submitted that in view of the decision of this court in

Reliance Infocom Ltd. v. Chemmanchery Grama Panchayat,

2006 (4) KLT 695 the petitioner cannot have any grievance. In view

of the intervening developments in case the petitioner has still any

grievance left, he may approach the second respondent in which case

the matter will be duly considered by the second respondent with

notice to the petitioner and the 6th respondent and appropriate action

in accordance with law will be taken expeditiously.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.9293 of 2007

———————————–

JUDGMENT

11th July, 2008