High Court Kerala High Court

Misbah Salam vs Erattupetta Grama Panchayath on 24 January, 2011

Kerala High Court
Misbah Salam vs Erattupetta Grama Panchayath on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31392 of 2010(Y)


1. MISBAH SALAM,S/O.ABDUL SALAM,
                      ...  Petitioner

                        Vs



1. ERATTUPETTA GRAMA PANCHAYATH,ERATTUPETTA
                       ...       Respondent

2. ERATTUPETTA GRAMA PANCHAYATH,

                For Petitioner  :SRI.LIJU. M.P

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :24/01/2011

 O R D E R
                           C.T.RAVIKUMAR, J.
                        ---------------------------------------
                        W.P(C)No.31392 of 2010
                       ----------------------------------------
                        Dated 24th January, 2011

                                  JUDGMENT

This Court passed an interim order on 3.12.2010 directing the

respondents to permit the petitioner to erect hoardings on the external

wall of Erattupetta private bus stand including the Kareem Saheb

Memorial Shopping Complex. Pursuant to the said interim order, the

petitioner was given permission to erect hoardings on the aforesaid places

and accordingly hoardings were erected. When this matter is taken up

today, the learned counsel on both sides submitted that no further orders

are necessary in this writ petition and the interim order may be made

absolute. In the said circumstances, this writ petition is disposed of

making the interim order dated 3.12.2010 absolute subject to the

conditions in Ext.P1 licence and Ext.P3 agreement executed for the said

purpose.

Sd/-

C.T.RAVIKUMAR
Judge

TKS
// True copy //

P.S. to Judge