IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32511 of 2007(U)
1. REV.FR.SEBASTIAN MUNDUMOOZHIKARA,
... Petitioner
2. P.K.KURUVILA, S/O.KURUVILA,
Vs
1. DISTRICT COLLECTOR, KOTTAYAM.
... Respondent
2. REVENUE DIVISIONAL OFFICE, PALA.
3. THE TRAFFIC ADVISORY COMMITTEE,
4. BHARANANGANAM PANCHAYATH
For Petitioner :SRI.ABRAHAM MATHEW (VETTOOR)
For Respondent :SRI.SHAJI THOMAS PORKKATTIL
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :26/03/2008
O R D E R
PIUS C.KURIAKOSE,J
=========================
W.P.(C).No.32511 of 2007
==========================
Dated this the 26th day of March, 2008
JUDGMENT
Even though detailed counter affidavit have been filed by
the respondents in this case, I am of the view that, in view of the
obvious position that the Traffic Advisory Committee took Ext.P1
decision without hearing the petitioner church, the committee
should reconsider the matter. The petitioner church has
submitted Ext.P4 representation before the District Collector.
I dispose of the writ petition directing the first respondent to
make over Ext.P4 to the second respondent who will place it
before the Traffic Advisory Committee immediately. The second
respondent on receiving Ext.P4 will immediately convene a
meeting of the Traffic Advisory Committee and issue hearing
notice to the petitioners and also to all the respondents including
additional respondents in this case. Fresh decision on the issue
covered by Ext.P1 will be taken, taking into account various
aspects highlighted by the petitioners in Exts.P3 and P4 and in
the light of the grounds which are raised herein. Fresh decision
as directed above shall be taken by the concerned at the earliest
W.P.(C).No.32511/2007
2
and at any rate, within one month from the date of receipt of a
copy of this judgment and copy of this writ petition.
Considering the above directions the interim order dated
1.11.2007, issued by this Court, will continue till a decision is
taken as directed above.
PIUS C.KURIAKOSE,JUDGE
dvs