IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13567 of 2009(M)
1. T.R.SUBRAMANIAN,
... Petitioner
Vs
1. THE PALAKKAD MUNICIPALITY,
... Respondent
2. THE SECRETARY,
3. THE MUNICIPAL ENGINEER,
4. T.E.KASTHURI RANGANATHAN,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).13567/2009
--------------------
Dated this the 12th day of May, 2009
JUDGMENT
Heard learned counsel for the petitioner and
learned Standing Counsel for the Municipality.
2. Petitioner challenges Ext.P7 order passed by
the third respondent directing demolition of his
building under Section 406 of the Municipalities Act.
Learned counsel for the Municipality submits that
the order is appealable before the Tribunal.
In the circumstances, writ petition is disposed
of permitting the petitioner to file an appeal against
Ext.P7 and seek appropriate remedies. To enable
him to do so, Municipality shall not enforce Ext.P7,
for a period of one month from today.
V.GIRI,
Judge
mrcs
2