High Court Kerala High Court

V.Abdul Jaleel vs The Managing Director on 17 December, 2007

Kerala High Court
V.Abdul Jaleel vs The Managing Director on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35869 of 2007(T)


1. V.ABDUL JALEEL
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE TOWN PLANNER

3. THE SECRETARY,

4. IDEA MOBILE COMMUNICATIONS LTD

5. HASSAN HAJI K.P.

                For Petitioner  :SRIC.M.MOHAMMED IQUABAL

                For Respondent  :SRI.SANTHOSH MATHEW

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/12/2007

 O R D E R
                       PIUS C. KURIAKOSE, J.
                         -------------------------------
                      W.P.(C) No. 35869 OF 2007
                       -----------------------------------
                Dated this the 17th day of December, 2007

                                JUDGMENT

Since Ext.P2 is seen pending before the 1st respondent, it is not

necessary that this Court examine the merits of the grounds raised. The

1st respondent will take up Ext.P2 immediately, hear the petitioner, the

4th respondent and all necessary parties including the Secretary of the

Panchayat and take a correct decision. Decision as directed above will

be taken at the earliest and at any rate within six weeks of receiving

copy of this judgment.




                                         PIUS C. KURIAKOSE, JUDGE
btt

WPC    2