High Court Kerala High Court

M/S.Essar Telecom … vs The Secretary on 3 April, 2008

Kerala High Court
M/S.Essar Telecom … vs The Secretary on 3 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8003 of 2008(C)


1. M/S.ESSAR TELECOM INFRASTRUCTURE(P) LTD.
                      ...  Petitioner

                        Vs



1. THE SECRETARY, PALLIKKAL GRAMA
                       ...       Respondent

2. THE PALLIKKAL GRAMA PANCHAYAT COMMITTEE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. SULFIKER, S/O.ABDUL RAHIMAN,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.M.MUHAMMED SHAFI

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :03/04/2008

 O R D E R
                           PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                            W.P.(c).No. 8003 of 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 3rd day of April, 2008

                                 JUDGMENT

The petitioner was permitted to construct the mobile tower on the

basis of the interim orders passed by this court. Once the construction

of the tower is completed, the Panchayat will hear the petitioner, the 5th

respondent and the representatives of anybody else who have filed

complaints before the Panchayat regarding the installation and

energisation of the tower and take a decision on the question whether

the Panchayat should issue licence to the petitioner for energising the

tower.

PIUS.C.KURIAKOSE
JUDGE

sv.