IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12819 of 2009(V)
1. SNEHATHEERAM ELDERS VILLAGE,
... Petitioner
Vs
1. PALLIPURAM GRAMA PANCHAYAT,
... Respondent
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.T.A.SHAJI
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/06/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 12819 OF 2009
............................................
DATED THIS THE 1st DAY OF JUNE, 2009
JUDGMENT
The respondent has issued Ext.P1 notice, which is
essentially a provisional order alleging different objections to a
construction. The petitioner has submitted Ext.P2 reply to that.
Without expressing anything on merits, this writ petition is
ordered directing that Ext.P2 will be considered and a decision
shall be issued in accordance with law, by the competent
authority in the respondent, stating reasons, if the decision is
against the interest of the petitioner, since in such event, the
matter could be agitated before the competent statutory superior
authorities. This writ petition is ordered accordingly, leaving
open all other issues. Status quo as on today will continue until a
decision is taken by the respondent.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/2/6