IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15970 of 2007(A)
1. M/S.RELIANCE COMMUNICATION
... Petitioner
Vs
1. THE NEELLAMPEROOR GRAMA PANCHAYAT,
... Respondent
2. THE SECRETARY, NEELAMPEROOR GRAMA
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.15970 of 2007
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
Petitioner approached this court aggrieved by Ext.P7
communication issued by the Panchayat wherein the petitioner
has been asked to stop the functioning of a mobile tower. One of
the contentions taken by the petitioner is that the same is passed
without notice to the petitioner. It is further submitted that in
view of the Bench decision of this court in Reliance Infocom
Ltd. v. Chemmanchery Grama Panchayat, 2006 (4) KLT 695
the matter requires fresh consideration. There is no counter
affidavit. Therefore, Ext.P7 is quashed without prejudice to the
liberty to the first respondent to initiate fresh proceedings, if
required, with notice to the petitioner.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.15970 of 2007
———————————–
JUDGMENT
11th July, 2008