Kerala High Court
Puzhankadavan Shanmughadasan vs Malappuram Municipality on 30 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28996 of 2008(B)
1. PUZHANKADAVAN SHANMUGHADASAN,
... Petitioner
Vs
1. MALAPPURAM MUNICIPALITY, REPRESENTED
... Respondent
2. THE SECRETARY, MALAPPURAM MUNICIPALITY,
For Petitioner :SRI.T.K.AJITH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/09/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.28996 OF 2008
----------------------------------------
Dated this the 30th day of September, 2008
JUDGMENT
The petitioner challenges Ext.P2 order, whereby the
petitioner’s application for a building permit has been rejected.
Since the petitioner has an effective alternate remedy by way of
appeal as provided under the Kerala Municipalities Act, I am not
inclined to entertain this writ petition.
Accordingly, without prejudice to the right of the petitioner
to challenge Ext.P2 order in an appeal as provided under the
Kerala Municipalities Act, this writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd