High Court Kerala High Court

Secretary vs Secretary on 22 January, 2010

Kerala High Court
Secretary vs Secretary on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34588 of 2009(P)


1. SECRETARY,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. AJAY PONMANI,

                For Petitioner  :SRI.P.V.SREENIVASAN

                For Respondent  :SRI.GEORGE THOMAS (MEVADA)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/01/2010

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.34588 of 2009 (P)
             ---------------------------------
             Dated, this the 22nd day of January, 2010

                          J U D G M E N T

Heard the learned counsel for the petitioner, the learned

standing counsel appearing for the respondent Corporation and

Shri.George Thomas Mavada, the learned senior counsel appearing

for the 2nd respondent.

2. According to the petitioner, certain illegal constructions

are made by the 2nd respondent.

3. Irrespective of the correctness of what the petitioner

says, the learned standing counsel for the respondent Corporation

now informs that they have considered the issue and have passed

an order on 16/01/2010, and issued notice to the 2nd respondent

requiring demolishion of the alleged unauthorised construction.

4. Now that the Corporation themselves have taken a

decision as above, the petitioner can have no grievance on the

alleged inaction on the part of the Corporation. In view of the

decision now taken, it is up to the 2nd respondent to work out his

WP(C) No.34588/2009
-2-

remedies against the decision so taken by the Corporation and

communicated to him.

It is made clear that this Court has not gone into the

correctness of the allegations levelled by the petitioner or the

correctness of the allegation now levelled by the Corporation

against the 2nd respondent.

This writ petition is accordingly closed.

(ANTONY DOMINIC, JUDGE)
jg