IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4571 of 2009(T)
1. P.T.PRADEEP KUMAR
... Petitioner
2. P.P.SASIKUMAR
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DISTRICT COLLECTOR, PALAKKAD.
3. REVENUE DIVISIONAL OFFICER,
4. SUB INSPECTOR OF POLICE
5. SHORNUR MUNICIPALITY
6. SECRETARY
7. RELIANCE COMMUNICATIONS
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.4571 OF 2009
------------------------
Dated this the 11th day of February, 2009.
JUDGMENT
The grievance of the petitioners is against the building
permit granted by the 6th respondent to the 7th respondent for
erecting its mobile telecommunication tower.
2. If, as stated, the objection of the petitioner is against
the permit thus granted by the 6th respondent, in my view, the
course available to the petitioner is to seek appellate
remedies that are provided under 6he Kerala Municipalities
Act.
Therefore, leaving open the contentions raised and
without prejudice to the right of the petitioners to seek
statutory remedies, the writ petition is disposed of
vi (ANTONY DOMINIC)
JUDGE
vi/