IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17209 of 2008(W)
1. NETHIYIL ABDUL HAMEED, S/O PAREEKUTTY,
... Petitioner
Vs
1. THE TRIKKAKARA GRAMA PANCHAYAT,
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 17209 OF 2008 - W
= = = = = = = = = = = = = = =
Dated this the 12th June 2008
J U D G M E N T
Petitioner submits that he has completed the construction of a
commercial building which is situated within the jurisdiction of the
respondent Panchayat. He applied for a completion certificate and
for numbering the building. Thereupon, according to the petitioner,
by Ext. P7 he was asked to produce a copy of the plan and that too
has also been complied with. Despite all these, final orders have
not been passed on the application for completion certificate and
for numbering the building. It is complaining of the delay in this
regard that this writ petition has been filed.
2. Since the petitioner submits that he has already made an
application for the issue of completion certificate and numbering
the building, the writ petition is disposed of directing that if such an
application has been received and is pending, the respondent shall
consider the application and pass appropriate orders thereon as
W.P.(C) No. 17209 OF 2008
-2-
expeditiously as possible, at any rate within 3 weeks of production
of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondent Panchayat for compliance.
ANTONY DOMINIC
JUDGE
jan/-