High Court Kerala High Court

K.S.Kadar Pillai vs The District Collector on 25 September, 2008

Kerala High Court
K.S.Kadar Pillai vs The District Collector on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28484 of 2008(N)


1. K.S.KADAR PILLAI, RUKIABAGH, ROYAL
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.VAKKOM N.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/09/2008

 O R D E R
                       S.SIRI JAGAN, J
                ==================
                 W.P(C)No.28484 of 2008
                ==================
       Dated this the 25th day of September, 2008.

                      J U D G M E N T

The petitioner wants to construct a commercial building

by the side of the M.G. road in Ernakulam. For the same, the

petitioner is obliged to obtain No Objection Certificate from

the Commandant General, Fire & Rescue Services Hqs.,

Thiruvananthapuram which he has obtained as Ext.P1 and No

Objection Certificate from the District Collector as the

construction is within 100 meters from the proposed Metro

Rail project along the M.G. road. Accordingly, the 2nd

respondent, Secretary of the Corporation of Kochi addressed

the 1st respondent District Collector to issue a No Objection

Certificate. The petitioner’s grievance is that although Ext.P2

has been forwarded on 10/3/2008 the 1st respondent has not yet

considered the same. The petitioner seeks a direction to the 1st

respondent to consider the matter expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of

this writ petition with a direction to the 1st respondent to

consider the matter and pass appropriate orders pursuant to

W.P(C)No.28484 of 2008 – 2 –

Ext.P2, as expeditiously as possible, at any rate within one

month from the date of receipt of a copy of this judgment.

The petitioner shall forward a copy of the writ petition

along with a certified copy of this judgment to the 1st

respondent for compliance.

S.SIRI JAGAN, JUDGE

rhs