IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18959 of 2009(L)
1. K.BALASUNDAR, S/O. KARUTHUDAYAM,
... Petitioner
Vs
1. THE MALAPPURAM MUNICIPALITY,
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/07/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.18959 of 2009-L
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 14th day of July, 2009.
JUDGMENT
The petitioner sought for certain orders granting
building permit. That has been refused with
reference to a DTP Scheme which has not been
operational as held by this Court in the
judgments about which specific reference is made
in this writ petition. Accordingly, this writ
petition is allowed quashing the impugned
decision Ext.P1 and directing that the building
permit application of the petitioner will be
granted and building permit issued, if the
application is otherwise in order. Let this be
done within one month from the date of receipt of
a copy of this judgment.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/150709