IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 58 of 2011()
1. KOLAZHI GRAMAPANCHAYATH
... Petitioner
Vs
1. INDIRA BALACHANDRAN
... Respondent
For Petitioner :SRI.K.N.VINODKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY
Dated :14/01/2011
O R D E R
C.N.RAMACHANDRAN NAIR &
BHABANI PRASAD RAY, JJ.
....................................................................
Writ Appeal No.58 of 2011
....................................................................
Dated this the 14th day of January, 2011.
JUDGMENT
Ramachandran Nair, J.
Appeal is filed against judgment of the learned Single Judge
directing the Panchayat to consider respondent’s application for issuing
a permit for construction of a house. Counsel appearing for the
Panchayat-appellant in the Writ Appeal submitted that when
construction is proposed in a large plot of land, a scheme for
development has to be submitted first to the Panchayat and thereafter
only approval of building permit is possible. We are unable to accept
this contention because once respondent has purchased a piece of land,
she cannot bring the previous owner for getting the development
scheme approved. It is always open to the Panchayat to keep in mind
the needs of the area while approving the building plan for a building
and impose such conditions or restrictions that the building owner
should do for maintaining common facilities like road or drainage and
the like. The Panchayat will go by the Rules and if there is any
2
hindrance, point out the same to the respondent for her to rectify and
thereafter approve the plan. Writ Appeal is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
BHABANI PRASAD RAY
Judge
pms