High Court Kerala High Court

The Secretary vs K.M.Subhash on 2 July, 2010

Kerala High Court
The Secretary vs K.M.Subhash on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1038 of 2010()


1. THE SECRETARY,
                      ...  Petitioner
2. MARANCHERRY GRAMA PANCHAYATH,

                        Vs



1. K.M.SUBHASH, S/O.UNNIKRISHNA MENON,
                       ...       Respondent

2. THE TRIBUNAL FOR LOCAL SELF

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/07/2010

 O R D E R
              J.Chelameswar, C.J. & P.N.Ravindran, J.
                   ------------------------------------------
                          W.A. No.1038 of 2010
                   ------------------------------------------
                  Dated this the 2nd day of July, 2010

                              JUDGMENT

J.Chelameswar, C.J.

Aggrieved by an interim order dated 15th February,

2010 in I.A.No.443 of 2010 in W.P.(C) No.31469 of 2008 the first

respondent in the writ petition preferred the instant writ appeal.

2. The issue in the writ petition is whether the

construction made by the writ petitioner/first respondent herein is

in accordance with law. According to the appellant, the

construction is required to be in accordance with the regulations of

the Kerala Municipality Act and the Building Rules made

thereunder. It appears that there is some dispute regarding the

applicability of the said Act and the Rules. Whatever be the legal

position, it is required to be decided in the writ petition.

3. By the order under appeal the learned Judge of this

Court directed the appellant herein to provisionally number the

W.A.No.1038 of 2010
2

building. It is also made clear that such provisional numbering of

the building will be subject to the result of the writ petition. In the

circumstances, we do not see any irreparable damage or injury that

can be caused to the appellant to sustain a ground of challenge or

to interfere with the interim order passed by the learned Judge. In

the circumstances, we do not see any merit in the writ appeal and it

is dismissed at the admission stage.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns