Kerala High Court
V.M.Radhakrishnan vs The Palakkad Municipality on 17 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28242 of 2009(A)
1. V.M.RADHAKRISHNAN, S/O.VELAYUDHAN NAIR,
... Petitioner
Vs
1. THE PALAKKAD MUNICIPALITY, REP. BY ITS
... Respondent
2. SECRETARY, PALAKKAD MUNICIPALITY
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent :SRI.V.CHITAMBARESH (SR.)
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/12/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.28242 OF 2009
-------------------------------------------
Dated this the 17th day of December, 2009
JUDGMENT
The petitioner challenges the rejection of building permit
on grounds referable to a DTP scheme. Learned counsel for the
municipality states that the scheme has been re-submitted to the
Government for certain modifications and that the petitioner’s
application could be considered afresh in the light of such
modifications. The impugned order is accordingly quashed to
facilitate the petitioner re-present the application for building
permit so that the municipality can take appropriate decision on
it without delay. The writ petition is ordered accordingly,
without entering on merits.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.19/12.