High Court Kerala High Court

Prince Jacob vs State Of Kerala on 1 September, 2008

Kerala High Court
Prince Jacob vs State Of Kerala on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20339 of 2006(U)


1. PRINCE JACOB, S/O. P.T.CHACKO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF PANCHAYATS,

3. THE SECRETARY,

                For Petitioner  :SRI.VARGHESE PARAMBIL

                For Respondent  :SRI.SHAJI THOMAS PORKKATTIL

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :01/09/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                   W.P(C) No.20339 of 2006
              -----------------------------------------
          Dated this the 1st day of September, 2008

                            JUDGMENT

The challenge is on Ext.P6 notice issued by the 3rd

respondent directing the petitioner to demolish the alleged

unauthorised construction. It is submitted that application for

regularisation is pending before the Government. There will be a

direction to the first respondent to consider the application filed

by the petitioner with notice to the petitioner within a period of

three months from the date of production/receipt of a copy of the

judgment along with a copy of the writ petition. The interim

order passed by this court will continue till such time.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.20339 of 2006

———————————–

JUDGMENT

1st September, 2008