High Court Kerala High Court

P.S.S.Kani Rawther vs Peruvananthanam Grama … on 22 October, 2008

Kerala High Court
P.S.S.Kani Rawther vs Peruvananthanam Grama … on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35137 of 2007(G)


1. P.S.S.KANI RAWTHER, AGED 85 YEARS,
                      ...  Petitioner

                        Vs



1. PERUVANANTHANAM GRAMA PANCHAYATH,
                       ...       Respondent

2. RELIANCE INFOCOMM, LTD., BYE PASS ROAD,

3. THE POLLUTION CONTROL BOARD,

4. THE ELECTRICAL INSPECTOR,

5. HANFEEZ MOHAMMED @ HARI @ SYED MOHAMMED,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/10/2008

 O R D E R
                      S.SIRI JAGAN, J
                 ==================
                  W.P(C)No.35137 of 2007
                 ==================
        Dated this the 22nd day of October, 2008.

                      J U D G M E N T

The petitioner’s grievance in this writ petition is that the

2nd respondent is erecting a Tele-Communication tower without

obtaining an appropriate permit from the 1st respondent. The

construction of the tower is complete. In the above

circumstances, without prejudice to the right of the petitioner

take up the matter with the 1st respondent, Panchayat, the writ

petition is closed.

S.SIRI JAGAN, JUDGE

rhs