IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24854 of 2009(B)
1. KALATMAK RESIDENCY RESIDENTS ASSN.,
... Petitioner
Vs
1. THE TALUK SURVEYOR,
... Respondent
2. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT
3. THE SECRETARY,
4. THE SENIOR TOWN PLANNER,
5. THE PUBLIC INFORMATION OFFICER,
For Petitioner :SRI.GOVIND K.BHARATHAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :27/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 24854 OF 2009
............................................
DATED THIS THE 27TH DAY OF AUGUST, 2009
JUDGMENT
Government Pleader takes notice for R1 and R2. Adv.S
Ramesh Babu takes notice for R3, R4 and R5.
2. The petitioner is a residents’ association, objecting to a
newly coming up structure. The proposal to build that structure is
challenged before the Tribunal for Local Self Government
Institutions. The main issue appears to be the approved plan etc.
The petitioner’s efforts to get those documents under the RTA
Act, is stated to be not fruitful. Whatever that be, Tribunal for
Local Self Government Institutions has to ensure that the entire
files are available before it to decide on the matter. Hence it is
ordered that any request of the petitioner to the Tribunal to
summon the document will be considered with top priority and
the matter will be disposed of, taking into consideration all the
relevant matters and untrammelled by anything stated in this
judgment. Obviously, the learned Tribunal would not dispose of
the appeal without obtaining on record, the plan as aforesaid.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/28/8