IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16505 of 2008(M)
1. KUNJAYYAPPAKUTTY, AGED 62,
... Petitioner
Vs
1. THE VALLACHIRA GRAMA PANCHAYATH, REP.BY
... Respondent
2. THE STATE OF KERALA, REP.BY THE
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 16505 OF 2008 M
= = =
Dated this the 3rd June 2008
J U D G M E N T
The challenge is against Ext. P6 order passed by the Secretary
of the Panchayat declining building permit, requiring the petitioner
to produce clearance certificate from the Revenue Department since
the land in question is reclaimed land. In view of the alternate
statutory remedy of appeal available to the petitioner, I am not
inclined to entertain this writ petition. Leaving open to the
petitioner to pursue the same before the appropriate authority, the
writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-