High Court Kerala High Court

Nazeera Banu vs The Manjeri Municipality on 16 February, 2009

Kerala High Court
Nazeera Banu vs The Manjeri Municipality on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 353 of 2009()


1. NAZEERA BANU, KOORIMANNIL VALIYAPURAM
                      ...  Petitioner

                        Vs



1. THE MANJERI MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.T.P.GOPAKUMAR

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :16/02/2009

 O R D E R
                J.B. KOSHY, Ag.C.J. &
                        V.GIRI, J.
         -------------------------
                   W.A.No.353 of 2009
         -------------------------
         Dated this the 16th day of February, 2009.


                      JUDGMENT

V.Giri, J.

The appellant/petitioner, having purchased an

extent of 4.65 Ares of property, filed an application

before the respondent for permission under the Kerala

Municipal Building Rules, to construct a residential

building. By Ext.P4 order dated 29.10.2008, the

respondent rejected the application stating that the

construction, if permitted. will affect the construction of

the road and the zonal regulations relating to DTP

Scheme. This order was challenged in the writ petition.

2. It was, inter alia, contended that similar

orders, by which applications were rejected, were set

aside by another learned single Judge as per Exts.P5 and

P6 judgments, wherein a direction was issued to consider

the applications for permit, uninfluenced by the

earmarking for implementation of the DTP scheme.

3. The learned Judge, in this case, declined to

consider the contentions on merits finding that Ext.P4

order passed by the Municipality is appealable before the

W.A.No.353 of 2009

:: 2 ::

Tribunal for Local Self-Government Institutions. The

petitioner was, therefore, relegated to the appellate

remedy. This has been challenged in this writ appeal.

4. We heard learned counsel for the appellant.

5. The judgment passed by the learned single

Judge impugned in this case does not suffer from any

error. It cannot be disputed that the order, Ext.P4, is

appealable under the Municipalities Act. It also cannot be

disputed that there is a competent body, the Tribunal for

Local Self-Government Institutions, which is competent to

entertain an appeal and pass such orders as could be

passed by the original authority itself. The directions

issued in Exts.P5 and P6 orders, no doubt, will have a

persuasive value before the Tribunal. But, unless we are

in a position to find that the view taken by the learned

Judge, regarding the existence of an alternate remedy by

way of appeal is wrong, we would not consider it

appropriate to interfere with the view taken by the

learned single Judge.

W.A.No.353 of 2009

:: 3 ::

In these circumstances, finding that the appeal

is bereft of merit, the same is dismissed, obviously,

without prejudice to the right of the appellant to

approach the appellate authority, in relation to Ext.P4

order.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge