IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1549 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. KRISHNAN NAMBOOTHIRI, AYYANETHU
... Respondent
2. N.T.P.C. LTD., KAYAMKULAM.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.SASIKUMAR
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :16/01/2008
O R D E R
JUSTICE K. JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
---------------------------
L.A.A.No.1549 OF 2002
--------------------------
Dated this the 16th day of January, 2008
A W A R D
Appeal is closed as settled in view of the norms approved
by N.T.P.C. and since there is no appeal by the party.
The Land Acquisition Appeal is closed as settled.
JUSTICE K. JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C) No. 1683 of 2008(A)
#1. RADHAKRISHNAN, AGED 56 YEARS,
... Petitioner
Vs
$1. THE SECRETARY,
... Respondent
! For Petitioner :SRI.JOY GEORGE
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice PIUS C.KURIAKOSE
% Dated :14/01/2008
: O R D E R
PIUS C. KURIAKOSE, J.
———————————-
W.P.(C) NO. 1683 of 2008
———————————-
Dated this the 14th day of January , 2008
JUDGMENT
Under challenge, in this writ petition filed by the owner of a
cinema house within the area of the respondent Panchayat, is Ext.P1
order by which the petitioner has been directed to stop the running of
the theatre immediately on the ground that there has been some foul
play in the matter of issuance of tickets. Ext.P1 order of the
Secretary is appealable under the statute.
2. I dispose of this writ petition relegating the petitioner to his
statutory remedy by way of appeal. However, considering the facts
and circumstances attending in this case, there will be a further
direction to the respondent to permit the petitioner to run his cinema
theatre for a period of three more weeks from today. It is open to the
petitioner to obtain extension of this period in the appeal which he
may file before the Panchayat. If the Council of the Panchayat
receives an appeal from the petitioner within seven days from today,
Council will dispose of that appeal at the earliest in accordance with
law i.e. after hearing the petitioner. At any rate orders will be passed
WPC No.1683/2008 2
on the application for interim relief immediately.
PIUS C. KURIAKOSE,
JUDGE.
dpk