High Court Kerala High Court

P.N. Krishnadas vs The Secretary on 23 June, 2008

Kerala High Court
P.N. Krishnadas vs The Secretary on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16809 of 2008(A)


1. P.N. KRISHNADAS, POLAKKULATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, ARPOOKKARA GRAMA
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER, KOTTAYAM

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.M.V.BOSE

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/06/2008

 O R D E R
                        ANTONY DOMINIC, J

      -----------------------------------------------------------------
                       W.P.(C).NO.16809/2008
      -----------------------------------------------------------------
              Dated this the 23rd day of June, 2008


                               JUDGMENT

The challenge in this writ petition is against Ext.P7, a

communication issued by the first respondent, informing

the petitioner that he should produce a sanction order from

the Revenue Divisional Officer for issuing the building

permit applied for by him. The reason stated in Ext.P7 is

that, in view of circular No.24136/R-A1 dated 20th June,

2007, issued by the Local Self Government Department,

such a sanction is necessary.

2. Learned counsel for the petitioner submits that, in

terms of clause (11) of the aforesaid circular a sanction

order of the RDO is necessary only if the construction

proposed to be undertaken needs reclamation of paddy

filed. According to him, the construction is proposed to be

undertaken in a garden land and therefore clause(11) of the

2

circular referred to above is inapplicable.

3. If as stated by the petitioner, there is no

reclamation involved in the construction of his building, this

necessarily is a matter for the first respondent to consider

and take a fresh decision.

v4. Therefore, I dispose of this writ petition, directing

that the first respondent shall conduct an inspection of the

site, in respect of which building permit is sought for by the

petitioner, and if he is satisfied that no reclamation is

necessary, he shall reconsider Ext.P5 and and pass revised

orders thereon. It is directed that, the aforesaid process

shall be completed within 4 weeks from the date of

production of a copy of the judgment.

Petitioner shall produce a copy of the judgment before

the first respondent for compliance.

ANTONY DOMINIC
JUDGE

vi.

3