High Court Kerala High Court

K.I. Devaprasad vs Corporation Of Cochin on 19 September, 2008

Kerala High Court
K.I. Devaprasad vs Corporation Of Cochin on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29746 of 2006(N)


1. K.I. DEVAPRASAD, AGED 63,
                      ...  Petitioner

                        Vs



1. CORPORATION OF COCHIN,
                       ...       Respondent

2. TOWN PLANNING OFFICER,

                For Petitioner  :SRI.VIJAYAN MANNALY

                For Respondent  :SRI.C.M.SURESH BABU,SC,COCHIN CORPORATI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                          KURIAN JOSEPH, J.
               -----------------------------------------
                     W.P(C) No. 29746 of 2006
               -----------------------------------------
         Dated this the 19th day of September, 2008

                                JUDGMENT

The writ petition is filed mainly with the following prayer:-

b) To issue a writ of mandamus or other appropriate
writ, order or direction, commanding the respondents to
implement the order Ext.P5 demolishing the unauthorised
illegal construction on Building Number 43/573 of Kochi
Corporation.

It is seen from the affidavit filed by the additional 3rd respondent

that the review petition dated 16-11-2006 is pending before the

first respondent. There will be a direction to the first respondent

to consider the matter with notice to the petitioner and the

additional 3rd respondent and take appropriate action in

accordance with law within a period of four months from the

date of production of a copy of this judgment.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.29746 of 2006

———————————–

JUDGMENT

19th September, 2008