High Court Kerala High Court

Mathai vs State Of Kerala on 14 March, 2008

Kerala High Court
Mathai vs State Of Kerala on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8638 of 2008(C)


1. MATHAI, S/O.SKARIA, AGED 71 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. AYIKARNADU GRAMA PANCHAYAT,

3. POOTHRUKKA GRAMA PANCHAYAT,

4. THE SENIOR ENVIRONMENTAL ENGINEER,

5. THE DISTRICT MEDICAL OFFICER,

6. THE PERIYAR VALLEY IRRIGATION DEPT.,

7. THE CIRCLE INSPECTOR OF POLICE,

8. SHRI.ITTOOP, AGED 72 YEARS,

9. VIJAY, S/O. ITTOOP, AGED ABOUT 36 YEARS,

                For Petitioner  :SRI.PAUL K.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :14/03/2008

 O R D E R
                         PIUS C. KURIAKOSE,J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.8638 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 14th March, 2008

                                 JUDGMENT

When this Writ Petition came up for admission, learned

Government Pleader pointed out that the subject matter of this Writ

Petition is similar to the subject matter in W.P.C.No.8437/08 which I

disposed of on 12.3.2008 at the admission stage itself. I have called

for the records relating to W.P.C.No.8437/08. In view of my

judgment in W.P.C.No.8437/08, I am not inclined to entertain this

Writ Petition. However, I dispose of the Writ Petition directing the

Secretary of the 2nd respondent-Panchayat to issue hearing notice to

the petitioner also when he is considering the licence application

submitted by the petitioner in W.P.C.No.8437 of 2008 in response to

that judgment. It is open to the petitioner to urge all the grounds

which he has raised in this Writ Petition before the 2nd respondent. It

is open to the petitioner to point out to the 2nd respondent-Panchayat

that there are other persons who will be affected by the issuance of

licence in favour of the petitioner in W.P.C.No.8437/08 in which case

the Secretary will consider impleading those affected persons as

additional parties.

srd                                     PIUS C.KURIAKOSE, JUDGE

W.P.C.No.    - 2 -