High Court Kerala High Court

Rose James vs Edathala Grama Panchayat on 20 November, 2009

Kerala High Court
Rose James vs Edathala Grama Panchayat on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27393 of 2009(T)


1. ROSE JAMES, KAIPPILLIL, PLOT NO.60,
                      ...  Petitioner

                        Vs



1. EDATHALA GRAMA PANCHAYAT, EDATHALA P.O.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :SRI.KKM.SHERIF


 Dated :20/11/2009

 O R D E R
            THOTTATHIL B RADHAKRISHNAN, J.
         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                W.P. (C) No. 27393 OF 2009
         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 20th day of November, 2009

                          J U D G M E N T

The petitioner challenges Ext.P12 rejecting the

application for building permit on the ground that the land is a

piece of Nilam(Paddy land). Exts.P9 and P10 tends to show

that the ground realities may be that the land was not a wet

land or paddy land on the relevant date of coming into force of

the Conservation of Paddy Land and Wet Land Act, Kerala,

2008. The issue has to be decided in terms of the decision of

this Court in Shahanas Shukoor Vs. Chelannur Grama

Panchayath (in 2009(3)KLT 899). Accordingly, Ext.P12 iS

quashed and the first respondent is directed to reconsider the

application for building permit in the light of what is sated

above, within a period of four weeks from the date of receipt of

a copy of this judgment. The petitioner will be given an

opportunity of hearing.

( THOTTATHIL B RADHAKRISHNAN, JUDGE)

jma