Kerala High Court
Ajitha Udayan vs Varapuzha Grama Panchayath … on 22 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12373 of 2008(W)
1. AJITHA UDAYAN, W/O.UDAYAN,
... Petitioner
Vs
1. VARAPUZHA GRAMA PANCHAYATH REPRESENTED
... Respondent
2. THE KERALA COASTAL ZONE MANAGEMENT
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.V.A.MUHAMMED
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/05/2008
O R D E R
ANTONY DOMINIC, J.
=W.P.(C) = = = = = = = = = = =
= = =
No. 12373 OF 2008 W
= = = = = = = = = = = = = = =
Dated this the 22nd May, 2008.
J U D G M E N T
Ext. P2 is an order passed under the Panchayat Raj Act, 1994
declining building permit. In view of the provisions contained in
Section 276, Ext. P2 is clearly an appealable order and therefore
with liberty to the petitioner to pursue that remedy of appeal this
writ petition is dismissed.
ANTONY DOMINIC
JUDGE
jan/-