IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37388 of 2008(A)
1. REGIMON P.ALEX, PADIKKAPARAMBIL,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. KOOTHATTUKULAM GRAMA PANCHAYATH,
3. SHRI.JAIJI MATHEW, S/O.LATE MATHEW,
4. DR.DEEPTHI, W/O.JAIJY MATHEW,
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.V.PHILIP MATHEW
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/03/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 37388 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th March, 2009.
J U D G M E N T
The petitioner challenges a proposed construction by the
respondents 3 and 4. According to the petitioner, the permit for
construction of the same has been obtained by misrepresentation of
facts. In the above circumstances, the petitioner has filed Ext. P4
application before the 1st respondent for cancellation of the permit.
The petitioner seeks expeditious disposal of Ext. P4.
2. Learned counsel for respondents 1 and 2 submits that Ext. P4
would be considered after hearing the petitioner as well as
respondents 3 and 4.
In the above circumstances, this writ petition is disposed of with
a direction to the 1st respondent to consider and pass orders on Ext.
P4 petition filed by the petitioner, after affording an opportunity of
being heard to the petitioner as well as respondents 3 and 4, as
expeditiously as possible, at any rate, within one month from today. It
would be open to respondents 3 and 4 to raise the question of
maintainability of the petition itself.
Sd/- S. Siri Jagan, Judge.
Tds/