IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35607 of 2007(L)
1. PRINCE THOMAS, AGED 23 YEARS, OLASSA,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. THIRUVANKULAM GRAMA PANCHAYATH,
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/03/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 35607 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of March, 2008
JUDGMENT
I find merit in the submission of Sri.S.Sreekumar, counsel for the
second respondent that without challenging the Government circular,
on the basis of which permit fees is demanded from builders like the
petitioner, the petitioner cannot be entitled to maintain the present writ
petition. Government Pleader draws my attention to other admitted
writ petitions wherein the circular is under challenge.
I dispose of this writ petition without granting relies, but giving
liberty to the petitioner to file a comprehensive writ petition
challenging the circular, if so advised. The interim order passed by this
court will continue for two weeks only.
PIUS.C.KURIAKOSE
JUDGE
sv.