IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27754 of 2009(L)
1. VODAFONE ESSAR CELLULAR LIMITED
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF PANCHAYATHS,
3. DIRECTOR OF MUNICIPALITIES,
4. PATTAZHY GRAMA PANCHAYATH,
5. ELAKAMON, GRAMA PANCHAYATH,
6. MALAYIN KEEZHU GRAMA PANCHAYATH,
7. NANIYODU GRAMA PANCHAYATH,
8. ITTIVA, GRAMA PANCHAYATH,
9. PERUKADAVILA GRAMA PANCHAYATH,
10. NAGARUR GRAMA PANCHAYATH,
11. ATHIYANOOR GRAMA PANCHAYATH,
12. PANGOD GRAMA PANCHAYATH,
13. KALLARA GRAMA PANCHAYATH,
For Petitioner :SRI.P.SATHISAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :05/10/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 27754 OF 2009
............................................
DATED THIS THE 5TH DAY OF OCTOBER, 2009
JUDGMENT
Notice to respondents 4 to 13 dispensed with, preserving
their right to move for rehearing, if aggrieved by the directions
contained in this judgment. Heard learned Government Pleader
on behalf of respondents 1 to 3.
2. The petitioner, engaged in Cellular Mobile
Telecommunication Services made different applications before
respondents 4 to 13 for allotment of building numbers and User
Certificate. Those applications are pending for more than six
months. Without expressing anything on merits, this writ petition
is ordered directing that the respondents 4 to 13 will take up the
respective application of the petitioner and issue orders within a
period of one week from the date of receipt of a copy of this
judgment. All other issues left open.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/6/10-