IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35766 of 2007(G)
1. SUDARSANAN P.N., S/O NARAYANAN KUTTY,
... Petitioner
Vs
1. ADOOR MUNICIPALITY,
... Respondent
2. THE SECRETARY, ADOOR MUNICIPALITY,
3. TAHSILDAR, TALUK OFFICE,
4. PAPPY VARGHESE @ T.P.VARGHESE,
5. PAPPY GEORGE, S/O M.G.PAPPY,
6. PAPPY BABU, S/O M.G.PAPPY,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
--------------------------
W.P.(C). NO. 35766 OF 2007
---------------------
Dated this the 3rdday of December, 2007
ORDER
Having considered the submissions of Sri. Subash Chand, learned
counsel for the petitioner and the various documents produced along with
the writ petition, there will be an interim order issuing the following
directions:
The 3rd respondent will register Ext.P3 at the earliest and take such
immediate action as is warranted by Act 2 of Kerala Building (Lease & Rent
Control) Act 1965, issue notice to the respondents therein, hear the
petitioner and respondents 4, 5 and 6 and dispose of the same in
accordance with law at the earliest and at any rate within four months of
receiving a copy of this order. The 3rd respondent will consider and pass
orders on the application filed by the petitioner in Ext.P3, for interim relief,
giving top priority to the same,.
Similarly, the 2nd respondent will take up Exts.P2 and P2(a), have
necessary legal inspections conducted immediately with notice to
respondents 4,5 and 6 and take a correct and just decision on Exts.P2 and
P2(a) at the earliest and at any rare within one month of receiving a copy of
this order.
Handover
PIUS C. KURIAKOSE, JUDGE
vps