IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19941 of 2006(Y)
1. M/S.KALPAKA BUILDERS PVT.LTD.,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR, KANAYANNOOR TALUK,
3. SHRI.K.K.VIJAYAN, 33/1061,
For Petitioner :SRI.C.K.ABDUL RAHIM
For Respondent :SRI.M.P.SREEKRISHNAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.19941 of 2006
----------------------------------------------
Dated 19th September, 2008.
J U D G M E N T
Petitioner is aggrieved by Ext.P8 memo issued by the
District Collector, directing the petitioner to stop the construction
of the flat. There is an interim order ever since 28.7.2006. It is
submitted that the construction has been completed also.
Moreover, it is seen from Ext.P8 that it is a private dispute
between the petitioner and the third respondent. The third
respondent had pursued the matter before the civil court, and the
suit was dismissed. Therefore, at this distance of time, nothing
survives on facts. The writ petition is disposed of in terms of the
interim order dated 28.7.2006.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.19941 of 2006
———————————————-
J U D G M E N T
Dated 19th September, 2008.