IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34429 of 2008(W)
1. SOBI, CHEMBOTHUPARAMBIL HOUSE,
... Petitioner
Vs
1. MATTATHUR GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY,
3. STATE OF KERALA,
For Petitioner :SRI.MURALI PURUSHOTHAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/11/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) Nos. 34429 & 34430 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 21st November, 2008.
J U D G M E N T
In both these writ petitions, the petitioners are aggrieved by
rejection of their applications for building permits.
I am not inclined to entertain these writ petitions since the
petitioners have an effective alternate remedy by way of appeal as
provided under the Kerala Panchayat Raj Act. Therefore, without
prejudice to the right of the petitioners to challenge the impugned
orders in appeals as provided under the Kerala Panchayat Raj Act,
these writ petitions are dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.