Kerala High Court
Mrs. Annie Kurian vs Union Of India on 10 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26795 of 2007(M)
1. MRS. ANNIE KURIAN,W/O. KURIAN T.KURIAN,
... Petitioner
Vs
1. UNION OF INDIA,REPRESENTEE BY SECRETARY,
... Respondent
2. STATE OF KERALA,REPRESENTED BY
3. THE THIRUVALLA MUNICIPALITY,
4. SR TELECOMMUNICATION PVT.LTD.,
5. JACOB JACOB (BABU),
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.SANTHOSH MATHEW
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :10/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 26795 OF 2007
-----------------------------------
Dated this the 10th day of January, 2008
JUDGMENT
I am informed that on the basis of the interim order passed in this
case, construction of the tower is completed and the tower has been
energised also. The Writ Petition will stand closed without granting the
relief prayed for. But, however, it is made clear that the remedy of the
petitioner to approach this Court or other competent authority again, if
the Government of India promulgates rules regulating mobile towers,
are not foreclosed.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2