Kerala High Court
S.Shihab vs The Kollam Muncipal Corporation on 30 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29043 of 2008(G)
1. S.SHIHAB, SHIHAB MANZIL, CURZON ROAD,
... Petitioner
Vs
1. THE KOLLAM MUNCIPAL CORPORATION,
... Respondent
2. THE TOWN PLANNING OFFICER, MUNICIPAL
3. THE STATE OF KERALA, REP. BY THE
For Petitioner :SRI.V.K.BEERAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/09/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.29043 OF 2008
----------------------------------------
Dated this the 30th day of September, 2008
JUDGMENT
The petitioner challenges Ext.P18 order, whereby the
building permit issued to the petitioner has been cancelled by the
1st respondent Corporation.
I am not inclined to entertain the challenge against Ext.P18
order since the petitioner has an effective alternate remedy by
way of appeal against that order before the Appellate Authority
as provided under the Kerala Municipalities Act. Therefore,
without prejudice to the right of the petitioner to resort to the
appellate remedies, this writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd