Kerala High Court
Sri.K.Noushad vs Malappuram Municipality on 7 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28921 of 2008(R)
1. SRI.K.NOUSHAD, KALAPPADAN HOUSE,
... Petitioner
Vs
1. MALAPPURAM MUNICIPALITY, MALAPPURAM,
... Respondent
2. THE SECRETARY, MALAPPURAM MUNICIPALITY,
For Petitioner :SRI.SIBY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/10/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.28921 of 2008
==================
Dated this the 7th day of October, 2008
J U D G M E N T
The petitioner challenges the order of the 1st respondent
Municipality, whereby the petitioner’s application for building
permit has been rejected on the reason that, as per the master
plan approved for the area, the plot is shown as a paddy field.
I am not inclined to entertain this writ petition at this stage
since against Ext.P3 order rejecting the application for building
permit, the petitioner has got an effective alternate remedy by
way of appeal before the Tribunal. Therefore, without prejudice
to the right of the petitioner to challenge the impugned order
in an appeal before the Tribunal, this writ petition is dismissed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge