IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2147 of 2008()
1. K. PRASANNA, 1071 A, SATALITE TOWN,
... Petitioner
Vs
1. THRIKKAKARA GRAMA PANCHAYATH,
... Respondent
2. MALATHI PODUVAL, 1072-A,
3. P. ANANTHAKRISHNAN, CHAITHRAM,
For Petitioner :SRI.V.G.ARUN
For Respondent :SRI.LAL K.JOSEPH
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :27/01/2009
O R D E R
J.B.KOSHY, Ag.C.J. & V.GIRI, J.
--------------------------------------
W.A.No.2147 of 2008
-------------------------------------
Dated 27th January, 2009
JUDGMENT
Koshy, Ag.C.J.
Appellant/petitioner challenged the action of the
respondent Panchayat in revoking Ext.P4 building permit. Learned single
Judge was of the view that the appropriate remedy available to the
petitioner is to file a statutory appeal against Ext.P11 and directed that if an
appeal is filed by the petitioner, the appellate authority shall entertain the
same on merits with notice to all concerned and dispose of the matter. It is
the contention of the petitioner that he got civil court order in his favour.
That also can be pointed out before the appellate authority. If the appeal is
not filed so far, it should be filed within two weeks from today and if such
an appeal is filed within two weeks, the appellate authority shall entertain
the same on merits with notice to all concerned and pass appropriate orders
according to law.
The appeal is disposed of accordingly.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
tks