IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28741 of 2009(K)
1. A.JOY, D/O.AGATHAMMA, STAR WILL,
... Petitioner
Vs
1. CORPORATION OF THIRUVANANTHAPURAM,
... Respondent
2. THE SECRETARY,
3. TOWN PLANNING OFFICER,
4. GOVERNMENT OF KERALA,
5. THE CHIEF TOWN PLANNER,
For Petitioner :SRI.V.V.ASOKAN
For Respondent :SRI.N.NANDAKUMARA MENON (SR.)
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :05/08/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.28741 OF 2009
-------------------------------------------
Dated this the 5th day of August, 2010
JUDGMENT
1.The petitioner applied for a building permit. Going by the
site plan, which is Ext.P2, the entire area has building, either
existing building of the Medical college Campus or other
buildings. Under such circumstances, it was inappropriate
for the Corporation to have issued Ext.P4 without considering
the ground realities and inviting the petitioner for a hearing
in that regard. Therefore, it is ordered that following Ext.P4,
the petitioner will appear before the Town Planning Officer of
the Trivandrum Corporation who will provide him an
opportunity of hearing and forward a report, if necessary, to
the competent superior authorities in the Corporation and
also respondent No.5, if the petitioner has to get an order of
exemption. The decisions of this Court in Padmini v. State
of Kerala [1999(3) KLT 465] and in Nazar P.K. v.
Malappuram Municipality [2009(3) KLT 35] stand to
WPC.28741/09
2
advise that though zoning is a matter that should regulate
construction activities, there cannot be an irrational
approach of refusing permit to one or a few when the whole
area have lot of buildings. Hence, without expressing
anything on merits, this writ petition is ordered directing that
further action in terms of this judgment will follow from the
Town Planner within a period of three months of production
of a copy of this judgment. The petitioner will make
appearance before the Town Planning Officer with a copy of
this judgment and a copy of the writ petition so that the
matter will be expedited. The writ petition is ordered
accordingly.
Sd/
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.19/08.