IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23543 of 2005(C)
1. V. VIJAYAKUMAR, AGED 42 YEARS,
... Petitioner
Vs
1. THE NEDUMANGAD MUNICIPALITY REP. BY
... Respondent
2. THE TAHSILDAR, NEDUMANGAD,
3. THE GOVERNMENT OF KERALA REP. BY
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.23543 OF 2005
---------------------------------------
Dated this the 8th day of August, 2008.
J U D G M E N T
Challenge is on Exhibits P3 and P4 by which the petitioner
has been asked to demolish the construction. The main dispute
is regarding service of notice. The stand taken by the
respondents is that notice had already been served by affixture.
There is a serious dispute on that. Be that as it may, since the
petitioner only wants a hearing, this writ petition is disposed of as
follows:
2. Petitioner will present himself before the second
respondent on 22.09.2008. The first respondent will also be
present on that day before the second respondent. Thereafter,
the second respondent, considering the contentions taken by the
petitioner and the first respondent, will pass fresh orders ignoring
the orders already passed. Orders as above shall be passed
within another one month. Any construction effected in the
meanwhile will be subject to the order thus passed by the second
respondent.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 23543 OF 2005
J U D G M E N T
08.08.2008