High Court Kerala High Court

Rajeswari @ Rajamma vs State Of Kerala on 30 September, 2008

Kerala High Court
Rajeswari @ Rajamma vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26852 of 2008(V)


1. RAJESWARI @ RAJAMMA, AGED 56,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY, PERUMBAVOOR MUNICIPALITY,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/09/2008

 O R D E R
                          S.SIRI JAGAN, J.
                   ==================
               W.P(C).Nos.26852 & 26870 of 2008
                   ==================
          Dated this the 30th day of September, 2008
                          J U D G M E N T

The petitioners in these two writ petitions are challenging

the orders of the Municipality, whereby the applications for

building permits submitted by them have been rejected on the

ground that, as per the master plans prepared by the

Municipality, the land in question is shown as paddy field. When

the question was put to the counsel for the petitioners as to why

the petitioners cannot file appeal against those orders, the

counsel seeks some time to file appeals. In the above

circumstances, these two writ petitions are disposed of with the

following directions:

The petitioners in these two writ petitions shall file appeals

with petitions for condonation of delay, before the appellate

authority within two weeks, along with certified copies of this

judgment. The same shall be considered taking note of the fact

that the petitioners had been prosecuting these writ petitions

bona fide.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE
           ///True copy///




                            P.A. to Judge

2