IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24172 of 2006(C)
1. V.SUBBURAJ, S/O.S.VELLAYAPPAN CHETTIAR,
... Petitioner
Vs
1. MUNNAR GRAMA PANCHAYATH,
... Respondent
2. SUB COLLECTOR,
3. STATE OF KERALA,
For Petitioner :SRI.T.R.RAVI
For Respondent :SMT.AYSHA YOUSEFF, SC, MUNNAR G.PANCHAY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.24172 of 2006
-----------------------------------------
Dated this the 5th day of September, 2008
JUDGMENT
Petitioner approached this court at a time when he was
informed that without obtaining clearance from the Revenue
Department no construction can be made. This court had already
granted permission by interim order dated 28-9-2006 providing
that the construction shall be at his risk and cost. The writ
petition is disposed of in terms of the said interim order and
making it clear that the construction made by them will be
subject to the action, if any, taken by the respondents.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.24172 of 2006
———————————–
JUDGMENT
5th September, 2008