High Court Kerala High Court

Joseph Isac vs Secretary on 14 August, 2008

Kerala High Court
Joseph Isac vs Secretary on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22676 of 2008(Y)


1. JOSEPH ISAC, NEYYARAPPALLIL,
                      ...  Petitioner
2. THANKAMMA ISAC, NEY;YARAPPALLIL,

                        Vs



1. SECRETARY, CHERTHALA MUNICIPALITY,
                       ...       Respondent

2. THE CHERTHALA MUNCIPAL COUNCIL,

                For Petitioner  :SRI.JOBY CYRIAC

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/08/2008

 O R D E R
                      ANTONY DOMINIC, J.

           --------------------------------------------------------

                     W.P.(C) 22676 of 2008

           --------------------------------------------------------

                   Dated: AUGUST 14, 2008

                              JUDGMENT

Petitioner submits that he had made Ext.P1

application before the 1st respondent for a building permit

and as orders were not forthcoming, he has moved the

Municipal Council by filing Ext.P3.

2. The learned standing counsel for the respondents

also confirms the pendency of the aforesaid applications.

3. Taking note of the submissions made as above,

this writ petition is disposed of directing that the 2nd

respondent shall take up, consider and pass orders on

Ext.P3 as expeditiously as possible, and at any rate within

six weeks of production of a copy of this judgment and the

decision thereon shall be communicated to the petitioner.

ANTONY DOMINIC
JUDGE

mt/-