High Court Kerala High Court

Sivan.T.K vs The Kerala Coastal Zone … on 14 October, 2008

Kerala High Court
Sivan.T.K vs The Kerala Coastal Zone … on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29341 of 2008(R)


1. SIVAN.T.K
                      ...  Petitioner

                        Vs



1. THE KERALA COASTAL ZONE MANAGEMENT
                       ...       Respondent

2. THE SECRETARY

                For Petitioner  :SRI.PAUL MATHEW (PERUMPILLIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/10/2008

 O R D E R
                       S.SIRI JAGAN, J
                ==================
                  W.P(C)No.29341 of 2008
                ==================
        Dated this the 14th day of October, 2008.

                       J U D G M E N T

The petitioner challenges Ext.P2 order of the 2nd

respondent – Panchayath, rejecting the petitioner’s application

for building permit on the ground that the property on which

the petitioner proposes to construct building comes within the

CRZ notification. I am of opinion that the petitioner has got an

effective alternate remedy by way of appeal as provided under

the Kerala Panchayath Raj Act. Therefore I am not inclined to

entertain this writ petition on merits. Accordingly, this writ

petition is dismissed without prejudice to the right of the

petitioner to resort to appropriate remedies as provided under

the Kerala Panchayath Raj Act against Ext.P2 order.

S.SIRI JAGAN, JUDGE

rhs