High Court Kerala High Court

Paraparath Gopalan vs State Of Kerala on 29 March, 2007

Kerala High Court
Paraparath Gopalan vs State Of Kerala on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5882 of 2007(A)


1. PARAPARATH GOPALAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. CORPORATION OF KUTHUPARAMBA,

4. THE TOWN PLANNING OFFICER,

                For Petitioner  :SRI.M.A.NISSAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/03/2007

 O R D E R
                         PIUS C.KURIAKOSE, J.

                    ----------------------------------

                     W.P.(C)NO. 5882  of    2007

                    ----------------------------------

               Dated this  29th day of   March, 2007


                                 JUDGMENT

The Government Pleader on instructions submits that

Exts.P2 and P3 are not pending before the District Collector and

that at any rate both of them have been rejected.

Under the above circumstances, I do not find any ground for

granting the relief sought for. This writ petition will stand

dismissed. However, the order of stay presently passed will

continue for a period of six more weeks.

PIUS C.KURIAKOSE

Judge

dpk