IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12738 of 2009(J)
1. MURALEEDHARAN, S/O. KUNJUPILLAI,
... Petitioner
2. KUNJUMON, S/O. BHASKARAN,
Vs
1. THODIYOOR GRAMA PANCHAYATH,
... Respondent
2. THODIYOOR GRAMA PANCHAYATH COMMITTEE,
3. THE ENVIRONMENTAL ENGINEER,
4. M/S. WIRELESS T.T.INFO SERVICES LTD.,
5. KALAMAN, S/O. LATE BHASKARAN,
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :24/04/2009
O R D E R
V.K.MOHANAN, J.
---------------------------------------
W.P.(C) No.12738 OF 2009
---------------------------------------
Dated this the 24th day of April, 2009
JUDGMENT
This writ petition is preferred against the construction
and establishment of mobile tower in Puliyoor Vanchi Area in
Thodiyoor Grama Panchayath. The first petitioner claimed to
be the Secretary of the Action Council formed to protest
against the installation of Tata Indicom mobile tower in
Puliyoor Vanchi Area of ward No.3 in Thodiyoor Grama
Panchayath. The fourth respondent and the second petitioner
are close residents. The fourth respondent alleged to have
filed an application before the first respondent panchayath for
building permit for the mobile tower. According to the
petitioners, the people in the locality raised their objection
against the said construction and installation of mobile tower.
Ext.P1 is the copy of the objection filed before the first
respondent. Now the grievance of the petitioners is that the
first respondent is taking steps to grant permission in favour
of the fourth respondent without considering the objection.
W.P.(C) No.12738 of 2009
2
2. Having regard to the facts and circumstances
involved in the case especially Ext.P1 objection, pending
before the first respondent, I am not proposed to enter into the
merits or demerits of the case. On the other hand, I am
inclined to dispose of the writ petition with a direction to
dispose of Ext.P1 objection.
3. In the result, this writ petition is disposed of directing
the respondents 1 and 2 to consider Ext.P1 objection after
giving an opportunity of being heard to all the concerned,
including respondents 3 to 5 and the petitioners and to dispose
of the same as early as possible at any rate within two months
from the date of production of a copy of the judgment before
the respondents by the petitioners.
V.K.MOHANAN
JUDGE
pac