Kerala High Court
Asokan vs State Of Kerala on 19 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15282 of 2010(I)
1. ASOKAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.B.GANGESH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/05/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
-------------------------------------
W.P.(C)No.15282 of 2010
--------------------------------------
Dated this the 19th day of May, 2010
JUDGMENT
The writ petitioners are aggrieved by Ext.P1
communication issued by the Panchayat whereby the
petitioners are informed that the application for building
permit is liable to be granted only in tune with the
Government Order dated 16/12/2009. The petitioners have
got an effective remedy to approach the Tribunal for Local
Self Government Institutions. Leaving open the said remedy,
the Writ Petition is disposed of.
T.R.RAMACHANDRAN NAIR, JUDGE
skj