IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2351 of 2008(S)
1. V. PRAFULLACHANDRAN NAIR, AGED 57 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. NEDUMANGAD MUNICIPALITY,
3. SHRI ABDUL RASHEED, AGED 50 YEARS,
4. THE CHIEF TOWN PLANNER,
For Petitioner :DR.K.B.SURESH
For Respondent :SRI.K.RAMAKUMAR (SR.)
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/07/2009
O R D E R
S.R.BANNURMATH, C.J. & KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.2351 of 2008
----------------------------------------------
Dated 6th July, 2009.
J U D G M E N T
Kurian Joseph, J.
This writ petition is filed in public interest, bringing to
the notice of this court the alleged illegal construction undertaken
by the third respondent. It is brought to our notice that the
Tribunal for Local Self Government Institutions has passed an
order dated 12.6.2009 in the matter and therefore, this writ
petition has practically become infructuous. In that view of the
matter, we dispose of the writ petition, without prejudice to the
liberty to the writ petitioner, if still interested, to pursue the
matter in appropriate proceedings.
S.R.BANNURMATH,
Chief Justice.
KURIAN JOSEPH,
Judge.
tgs
S.R.BANNURMATH, C. J. &
KURIAN JOSEPH, J.
———————————————-
W.P.(C) No.2351 of 2008
———————————————-
J U D G M E N T
Dated 6th July, 2009.