IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13186 of 2009(P)
1. SONY KURIAN, AGED 48,
... Petitioner
Vs
1. KERALA STATE HOUSING BOARD,
... Respondent
2. THE EXECUTIVE ENGINEER,
3. CHANGANSSSERY MUNICIPALITY,
4. ABDUL KALAM, SON OF SAYED MOHAMMED,
For Petitioner :SRI.P.K.RAVINDRAN PUZHANKARA
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice V.GIRI
Dated :26/05/2009
O R D E R
V.GIRI, J.
------------------------------------
W.P.(C).No.13186 of 2009
------------------------------------
Dated this the 26th day of May, 2009
JUDGMENT
Heard Mr.P.K.Ravindran Puzhankara, learned
counsel for the petitioner, Mr.Siby Mathew, learned counsel
for the Municipality and Mr.Madhavankutty for the Housing
Board.
2. The petitioner is aggrieved by the construction
being made by the 4th respondent in a housing colony
established by the Housing Board. According to the
petitioner, an Arabic College is being established in a
housing colony. This should not have been permitted by
the Housing Board or Municipality, it is contended. There
is also a challenge to Ext.P5 permit issued by the
Municipality.
3. The petitioner is entitled to challenge Ext.P5
before the Local Self-Government Department. But,
according to the petitioner, he came to know of Ext.P5 only
recently and representations were also sent to the
Municipality as evidenced by Ext.P6.
W.P.(C).No.13186 of 2009
:: 2 ::
4. I am of the view that the petitioner should be
permitted to prosecute an appeal against Ext.P5.
5. Accordingly, it is directed that if the petitioner
files an appeal against Ext.P5 within one month from today
before the tribunal, the Tribunal shall treat the same as
one presented before the Tribunal within time and proceed
to dispose of the same on merits, after hearing the
Housing Board, the Municipality and the 4th respondent,
within two months from the date of receipt of the appeal.
It is open to the petitioner to move the Tribunal for
appropriate interim orders as well.
The writ petition is disposed of as above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge