High Court Kerala High Court

Sri Sri Ravi Shankar Vidya Mandir … vs The District Collector on 10 March, 2010

Kerala High Court
Sri Sri Ravi Shankar Vidya Mandir … vs The District Collector on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7733 of 2010(N)


1. SRI SRI RAVI SHANKAR VIDYA MANDIR TRUST,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE CORPORATION OF THRISSUR,

3. THE TAHSILDAR, THRISSUR.

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/03/2010

 O R D E R
                        ANTONY DOMINIC, J.
                 -------------------------
                  W.P.(C.) No.7733 of 2010 (N)
             ---------------------------------
             Dated, this the 10th day of March, 2010

                          J U D G M E N T

The petitioner submits that it is a Trust, which has purchased

3 acres of land from out of the assets of Kerala Lakshmi Mills.

According to the petitioner, in order to construct a school building

in the said property, on 04/12/2008 they have made an application

for a building permit to the respondent Corporation. Orders

thereon have not been passed so far. Therefore, complaining of

delay in the matter, this writ petition has been filed.

2. I heard the learned standing counsel appearing for the

respondent Corporation also.

3. If as stated by the petitioner, an application has been

made by them for a building permit on 04/12/2008, the

Corporation has to necessarily pass orders thereon.

Having regard to the above, this writ petition is disposed of

directing the 2nd respondent to consider and pass orders on the

application dated 04/12/2008, which is stated to have been made

WP(C) No.7733/2010
-2-

by the petitioner for building permit. This shall be done as

expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment, along with a copy of this writ

petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg