IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30121 of 2006(J)
1. K.LEKSHMANAN,
... Petitioner
Vs
1. GREATER COCHIN DEVELOPMENT AUTHORITY,
... Respondent
2. SECRETARY TO GOVERNMENT,
3. THE CHIEF TOWN PLANNER,
For Petitioner :SRI. G.SUKUMARA MENON
For Respondent :SRI.P.R.RAMACHANDRA MENON, SC,GCDA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/12/2006
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 30121 of 2006
----------------------------------
Dated this 4th day of December, 2006
JUDGMENT
Even though the learned Standing Counsel was directed to
obtain instructions, instructions are not forthcoming so far.
Under these circumstances, I am of the view that without going
into the merits of the grounds raised, this writ petition can be
disposed of by directing the first respondent – GCDA to take a
decision on Ext.P3.
The first respondent will take up Ext.P3, hear the petitioner
and consider Ext.P3 in the light of the various grounds raised in
this writ petition and take a correct and just decision on the
same. This the first respondent will do at their earliest and at
any rate within six weeks of receiving a copy of this judgment
together with a copy of this writ petition.
This writ petition is disposed of as above.
PIUS C.KURIAKOSE
Judge
dpk