High Court Kerala High Court

M/S.Idea Mobile Communications … vs The Kilimanoor Grama Panchayat on 22 October, 2009

Kerala High Court
M/S.Idea Mobile Communications … vs The Kilimanoor Grama Panchayat on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34126 of 2007(K)


1. M/S.IDEA MOBILE COMMUNICATIONS LTD.,
                      ...  Petitioner

                        Vs



1. THE KILIMANOOR GRAMA PANCHAYAT,
                       ...       Respondent

2. THE KILIMANOOR GRAMA PANCHAYAT

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.  K.SIJU

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/10/2009

 O R D E R
           THOTTATHIL B. RADHAKRISHNAN, J.
                --------------------------------------
                 W.P.(C) No. 34126 OF 2007
                --------------------------------------
          Dated this the 22nd day of October, 2009

                        J U D G M E N T

~~~~~~~~~~~

The petitioner challenges Ext.P2 interfering with the

activities on the basis of Ext.P1 permit. The challenge has

necessarily to succeed on the basis of the decision of this Court

in Reliance Infocom Ltd. v. Chemanchery Grama

Panchayat [2006(4)KLT 695]. The counter affidavit filed by the

Panchayat proceeds to stand by allegations regarding health

hazards. No reason referable to Chapter 19 of the Kerala

Municipality Building Rules, 1999 or any other provision of the

Panchayat Raj Act is made out in support of the impugned

decision. Hence, the Writ Petition succeeds.

In the result, the Writ Petition is allowed quashing Ext.P2.

(THOTTATHIL B. RADHAKRISHNAN, JUDGE)

ps