IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14893 of 2007(W)
1. RT.REV. DR. J.W. GLADATONE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. P. RAJ MOHAN, MATHIRMANDIRAM,
5. S.K.JAYAKUMAR, SECRETARY,
For Petitioner :SRI.R.T.PRADEEP
For Respondent :SRI.N.NAGARESH
The Hon'ble MR. Justice V.GIRI
Dated :20/10/2008
O R D E R
V. GIRI, J.
==========================
W.P.(C) No. 14893 of 2007
==========================
Dated this the 20th day of October, 2008.
JUDGMENT
The petitioner has approached this Court challenging
Ext.P5 order passed by the District Collector cum District
Magistrate staying the functioning of the unauthorised prayer hall
in Survey No. 34/4-1 of the Athiyannoor village in Neyyattinkara
Taluk. Ext.P6 representation has been filed by the petitioner
inter alia seeking permission. At the same time, the petitioner
has approached this Court challenging Ext.P4. A detailed counter
affidavit has been filed by the 1st respondent as also by
respondents 4 and 5. Though several contentions have been
raised challenging Ext.P5, the learned counsel for the petitioner
submits that the only direction which is required at this stage is
to direct the District Collector to consider Ext.P6.
2. I have heard the learned Government Pleader as also
the learned counsel for respondents 4 and 5 in this regard.
3. In the circumstances, this writ petition is disposed of
directing the 2nd respondent to consider Ext.P6 and take
W.P.(C) No. 14893/2007 : 2:
appropriate decision, after hearing the petitioner, respondents 4
and 5 and any other affected person, within two months of date
of receipt of a copy of this judgment. The contentions of the
parties are left open.
V. GIRI, JUDGE.
rv
W.P.(C) No. 14893/2007 : 3: